Gujarat High Court Case Information System
Print
MCA/2005/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2005 of 2008
In
LETTERS
PATENT APPEAL No. 1171 of 2006
In
SPECIAL
CIVIL APPLICATION No. 10298 of 2004
=========================================================
JAYANTILAL
RATILAL PATEL DECEASED THRO LEGAL HEIR - Applicant
Versus
KUMAR
MEGHRAJ DAHELIANI PRESIDENT OR HIS SUCCESSOR & 1 - Opponents
=========================================================
Appearance
:
MR
HM PARIKH for
Applicant.
MR BY MANKAD for
Opponents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 23/03/2010
ORAL
ORDER
ON NOTE
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate Mr.H.H.Parikh for Mr.H.M.Parikh, learned advocate
for the applicant, and learned advocate Mr.Mankad for the opponents.
2. It
appears that the opponents have deposited an amount of Rs.3 Lacs, as
per the order of this Court dated 29.08.2008 and not Rs. 3,28,267/-.
The applicant’s prayer for withdrawal of Rs.3,28,267/- is, therefore,
erroneous and learned advocate Mr.H.H.Parikh concedes to this
situation and prays that the amount of Rs.3 Lacs, which is deposited,
may be permitted to be withdrawn by the applicant, as per the order
of this Court [Coram: R.P.Dholakia & D.N.Patel,JJ.] dated
24.09.2008.
3. Mr.Mankad
does not oppose to the withdrawal of the amount by the applicant.
4. In
light of this development, this note is disposed of with a direction
to the Registry to follow the directions given by this Court by order
dated 24.9.2008 as regards disbursement.
[A.L.Dave,J.]
[Bankim
N.Mehta,J.]
(patel)
Top