Gujarat High Court Case Information System
Print
MCA/112420/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION-FOR CONTEMPT No.1124 of 2011
In
SPECIAL
CRIMINAL APPLICATION No.2429 of 2009
with
SPECIAL
CRIMINAL APPLICATION No.2430 of 2009
with
SPECIAL
CRIMINAL APPLICATION No.278 of 2010
=====================================================
POOJA
ABHISHEK GOYAL NEE POOJA ASHOK GUPTA- Applicant(s)
Versus
ABHISHEK
ASHWINI GOYAL - Opponent(s)
=====================================================
Appearance
:
MR PC KAVINA, SR. COUNSEL with MR
BOMI H SETHNA for Applicant(s) : 1,
MR MB GANDHI for Opponent(s) :
1,
MR SUNIL M AGRAWAL for Opponent(s) : 1,
MR CHINMAY M GANDHI
for Opponent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 28/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Gandhi,
learned advocate for the respondent, is stated to have tendered reply
in the office on 27th June, 2011 but is not placed on
record. Office to place the same failing which, the additional copy
shall be supplied by Mr.Gandhi.
Mr.Kavina,
learned senior counsel appearing on behalf of the opponent, also
wants to place certain materials on record. S.O. to 6th
July, 2011.
It
is further directed that unless otherwise dispense with by this Court
specifically, on every date, the respondent shall remain personally
present before this Court.
[JAYANT
PATEL,J]
[
R.M.CHHAYA, J]
***
Bhavesh*
Top