Gujarat High Court High Court

Alpeshkumar vs Unknown on 11 November, 2011

Gujarat High Court
Alpeshkumar vs Unknown on 11 November, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2111/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2111 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 8694 of 2002
 

 
 
=========================================================

 

ALPESHKUMAR
NAVINCHAND JAISWAL - Applicant(s)
 

Versus
 

D.R.
PATEL REGIONAL TRANSPORT OFFICER & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
DK NAKRANI for
Applicant(s) : 1, 
MS MOXA THAKKAR, AGP for Opponent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 27/09/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

It
has been stated by the learned AGP that the Letters Patent Appeal
(St.) No.1036 of 2011 has been preferred against the order of the
learned Single Judge, which is the basis of the present contempt
proceedings and the application for condonation of delay being Civil
Application No.8801 of 2011 is preferred and Rule has been made
returnable on 14.10.2011.

Mr.Nakrani,
learned Counsel states that the petitioner would appear in the said
proceedings.

Hence,
S. O. to 17.10.2011.

(Jayant Patel, J.)

(R. M. Chhaya, J.)

vinod

   

Top