Gujarat High Court Case Information System
Print
MCA/1305/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR DIRECTION No. 1305 of 2011
In
SPECIAL
CIVIL APPLICATION No. 16360 of
2010
=========================================================
JAIMINI
H VYAS - Applicant(s)
Versus
REGISTRAR
DISCIPLINARY COMMITTEE - Opponent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON for
Applicant(s) : 1,
MR PRAKASH K JANI for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/05/2011
ORAL
ORDER
Special
Civil Application is disposed of with following observations:
“Considering
that the appeal of the petitioner is pending, since quite a some
time, respondent is requested to dispose of the same as expeditiously
as possible and preferably before 31st March, 2011”.
It
is the case of the applicant that his appeal is yet not disposed of.
Court may, therefore, issue specific directions with time limit.
However, such request can be considered in fresh proceedings, if the
petitioner wishes to so institute in the writ petition, which is
already disposed of. By way of Misc. Civil Application, such a
request cannot be entertained.
With
above observations, this application is disposed of.
(AKIL
KURESHI, J.)
(ashish)
Top