Gujarat High Court Case Information System
Print
MCA/1880/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1880 of 2009
In
MISC.CIVIL
APPLICATION No. 1538 of 2008
In
SPECIAL
CIVIL APPLICATION No. 2379 of 2008
=========================================================
RAMESHBHAI
P RAVAL - Applicant(s)
Versus
J
J SHAH &/OR HIS SUCCESSOR IN OFFICE, DEPUTY REGISTRAR & 5 -
Opponent(s)
=========================================================
Appearance
:
MR
KG PANDIT for
Applicant(s) : 1,
MR LB DABHI, AGP for Opponent(s) : 1 - 3.
NOTICE
SERVED for Opponent(s) : 1 - 2, 4,
MR AJ YAGNIK for Opponent(s) :
4,
None for Opponent(s) : 5 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 14/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Mr.
A J Yagnik, learned advocate for respondent no. 4 – alleged
contemnor prays to adjourn the matter to enable him to file reply
affidavit to controvert the averments made in the draft amendment.
2. The
prayer made by Mr. Yagnik has been opposed by Mr. K.G.Pandit,
learned advocate for the applicant, since on last adjourned date
also, on the same ground, time was sought for. However, in the
interest of justice, as a last chance, time as prayed for by Mr.
Yagnik to file reply affidavit to the draft amendment is granted.
Hence,
matter is adjourned to 29/10/2010.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top