Gujarat High Court High Court

========================================== vs Mr Nk Majmudar For on 22 October, 2008

Gujarat High Court
========================================== vs Mr Nk Majmudar For on 22 October, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1350/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1350 of 2008
 

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

PADHIYAR
MUKESHBHAI SHIVAJI
 

Versus
 

CHANDANSINH
PUNMAJI RAJPUT & OTHERS
 

========================================== 
Appearance
: 
MR PRAFULL K PATHAK for
Applicant 
MR NK MAJMUDAR for Respondent(s) : 1 - 2. 
NOTICE
UNSERVED for Respondent(s) : 3 - 5. 
MR LB DABHI APP for Respondent
No.6 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 22/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Learned advocate Mr.P.K.Pathak for
the applicant and learned APP Mr.L.B.Dabhi for the respondent
State both are present.

In fact, the office ought to have
implemented order passed by this Court on 08.09.2008 without
referring the matter to this Bench for orders. If cost is not paid,
it is to be recovered as recovery of fine and this normal procedure
ought to have been followed by the office.

However, the Registry shall take
steps to recover the amount of costs and in addition to this, also
issue a notice of contempt against the applicant and shall treat the
same as a separate proceedings.

[J.

R. VORA,J.] [Z. K. SAIYED,J.]

(vijay)

   

Top