Gujarat High Court
Kamalbhai vs Mr.Chhaya on 28 February, 2011
Gujarat High Court Case Information System
Print
MCA/3470/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 3470 of 2010
In
SPECIAL
CIVIL APPLICATION No. 8099 of 2009
=========================================================
KAMALBHAI
D BHAMBANI & 5 - Applicant(s)
Versus
I
P GAUTAM MUNICIPAL COMMISSIONER - Opponent(s)
=========================================================
Appearance
:
MR
HEMAL K ACHARYA for
Applicant(s) : 1 - 6.
NOTICE SERVED for Opponent(s) : 1,
MR
SATYAM Y CHHAYA for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 28/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Chhaya,
learned Counsel appearing for the respondent, states that the
decision has been taken, whereas Mr.Acharya, learned Counsel for the
petitioners, states that in view of the said decision, the
petitioners would resort to appropriate proceedings for challenging
the said decision.
In
view of the above, the petition would not survive and shall stand
disposed of accordingly.
(Jayant Patel, J.)
(Ms.
B. M. Trivedi, J.)
vinod
Top