Gujarat High Court
Rameshbhai vs J on 1 September, 2010
Gujarat High Court Case Information System
Print
MCA/1880/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1880 of 2009
In
MISC.CIVIL APPLICATION No. 1538 of 2008
In
SPECIAL CIVIL APPLICATION No. 2379 of 2008
=========================================================
RAMESHBHAI
P RAVAL - Applicant(s)
Versus
J
J SHAH &/OR HIS SUCCESSOR IN OFFICE, DEPUTY REGISTRAR & 5 -
Opponent(s)
=========================================================
Appearance
:
MR
KG PANDIT for
Applicant(s) : 1,
GOVERNMENT PLEADER for Opponent(s) : 1 -
3.
NOTICE SERVED for Opponent(s) : 1 - 2, 4,
MR AJ YAGNIK for
Opponent(s) : 4,
None for Opponent(s) : 5 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 01/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.K.G.Pandit,
learned advocate for the petitioner prays to adjourn the matter to
enable him to file rejoinder controverting the averments made in the
affidavit in reply filed by respondent No.4. The prayer made by him
has not been opposed by Mr.A.J.Yagnik, learned advocate for
respondent No.4.
By
consent, matter is adjourned to 16.09.2010.
Respondent
No.4-alleged contempnor is present today, his presence is
marked. He is directed to remain present on the next adjourned date.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top