Gujarat High Court Case Information System
Print
MCA/1983/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1983 of 2009
In
SPECIAL
CIVIL APPLICATION No. 6133 of 2008
=========================================================
JAGDISH
M PATEL - Applicant(s)
Versus
AHMEDABAD
URBAN DEVELOPMENT AUTHORITY & 3 - Opponent(s)
=========================================================
Appearance
:
MR
SUJAL S SHAH for
Applicant(s) : 1,
NOTICE SERVED BY DS for Opponent(s) : 1 - 4.
MR
HS MUNSHAW for Opponent(s) : 1,
M/S TRIVEDI & GUPTA for
Opponent(s) : 3,
GOVERNMENT PLEADER for Opponent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 08/03/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr Uday Joshi for the Municipal Corporation states that he
has the complete compliance report ready with him. He is directed to
file the same in the Registry during the course of the day today.
2. Learned
advocate Mr Parth Bhatt appearing for Mr Sujal Shah for the
petitioner concedes to the fact that the order, non-compliance of
which was alleged, has now been complied with and he has, therefore,
instructions to withdraw this application. He seeks permission for
the same.
3. Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Registry shall accept the compliance report that would be
tendered by Mr Uday Joshi during the course of the day today. Notice
is discharged. No order as to costs.
(A.L.
DAVE, J.)
(BANKIM
N. MEHTA, J.)
zgs/-
Top