Gujarat High Court
Suo vs Unknown on 6 April, 2011
Gujarat High Court Case Information System
Print
MCA/602/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 602 of 2011
In
LETTERS
PATENT APPEAL No. 2001 of 2009
In
SPECIAL
CIVIL APPLICATION No. 9191 of 2008
=========================================================
SUO
MOTU - Applicant(s)
Versus
MAHADEV
KISHAN SAVANT - Opponent(s)
=========================================================
Appearance
:
SUO
MOTU for
Applicant(s) : 1,
NOTICE NOT RECD BACK for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 24/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Applicant
Mahadev Kishan Savant is present in the Court. He states that he was
to apologize and delete para 2 of the memo of appeal on the basis of
which, this SUO MOTU notice has been issued to him. He prays for a
week’s time.
List
on 1st April 2011, to enable the
applicant to file an application for tendering unconditional
qualified apology and for deleting para 2 of the memo of appeal,
where contemptuous allegations have been made against a judge of this
Court.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top