Gujarat High Court High Court

Chandresh vs It on 3 August, 2010

Gujarat High Court
Chandresh vs It on 3 August, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/166/2010	 1/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 166 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5650 of 2009
 

 
=====================================================
 

CHANDRESH
POPATLAL PARMAR - Applicant(s)
 

Versus
 

R
M PATEL SECRETARY & 3 - Opponent(s)
 

=====================================================
 
Appearance : 
MR
UM SHASTRI for Applicant(s) : 1, 
Mr.K.L.Pandya,learned
ASST.GOVERNMENT PLEADER for Opponent(s) : 1, 
NOTICE SERVED for
Opponent(s) : 2, 4, 
MS KHYATI P HATHI for Opponent(s) :
3, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 03/08/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. This
Court on 30-6-2010 had passed the following order:

1.It
has been stated by Mr.Shastri, learned Counsel appearing for the
applicant that the appeal being LPA No.1117 of 2010 has been
dismissed by this Court on 17.6.2010.

2.In
above view of the matter, respondent No.1 or the officer, who may be
nominated by him, will have to take appropriate decision in light of
the order passed by this Court dated 28.7.2009 in SCA No.5650 of
2009.

3.As
a last opportunity, time is granted to comply with the order within
a period of four weeks, failing which the officer concerned shall
remain personally present.

4.S.

O. to 3.8.2010. Direct service is permitted. Mr.Raval,
learned AGP shall additionally communicate the order to the
Secretary, Panchayat Department.

2. Today
respondent No.1 is present. It has been stated that the Government
has decided to carry the matter before the Hon’ble Supreme Court
against the order passed by the Division Bench in Letters Patent
Appeal No.1117/2010. It has also been stated that subject to the
order which may be passed by the Supreme Court in the aforesaid
proceedings, the order, which is the basis of the present petition,
shall be complied with, within a period of four weeks from today.
Hence S.O. to 1-9-2010 for reporting compliance.

(Jayant Patel,J)

(Smt.Abhilasha Kumari,J)

arg

   

Top