Gujarat High Court
Devraj vs Unknown on 19 April, 2010
Gujarat High Court Case Information System
Print
MCA/1324/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1324 of 2008
In
LETTERS
PATENT APPEAL No. 317 of 2007
In
SPECIAL CIVIL APPLICATION No. 23507 of 2005
=========================================================
DEVRAJ
PUNJABHAI MAKWANA - Applicant(s)
Versus
D
P JOSHI, DISTRICT DEVELOPMENT OFFICER & 2 - Opponent(s)
=========================================================
Appearance
:
MR
PARESH UPADHYAY for
Applicant(s) : 1,
MR HS MUNSHAW for Opponent(s) : 1 - 2.
NOTICE
SERVED BY DS for Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 19/04/2010
ORAL
ORDER
(Per : HONOURABLE
MR.JUSTICE A.L.DAVE)
Learned
advocate Mr. Upadhyay states that the order of non-compliance of
which has been alleged in the application, has now been substantially
complied with. The applicant, of course has some grievance about
calculation part, which he proposes to take up with the authorities.
Mr.
Upadhyay, therefore, reserving the right of the applicant as stated
above, does not press this application. The application stands
disposed of accordingly. No costs.
(A.L.
DAVE, J.)
shekhar/-
(BANKIM.N.MEHTA, J.)
Top