Gujarat High Court
Kadirahmed vs Unknown on 16 March, 2011
Gujarat High Court Case Information System
Print
MCA/373/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 373 of 2011
In
LETTERS
PATENT APPEAL No. 1966 of 2010
In
SPECIAL CIVIL APPLICATION No. 10290 of 1993
=========================================================
KADIRAHMED
ABDULGANI ANSARI - Applicant(s)
Versus
COMMISSIONER
OF POLICE & 1 - Opponent(s)
=========================================================
Appearance
:
MR
AD DESAI for
Applicant(s) : 1,LOPA M BHATT for Applicant(s) : 1,
NOTICE NOT
RECD BACK for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 16/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Pursuant
to the notice issued by this Court, Mr. P.M. Parmar, P.I., working
with the Commissioner of Police is present, and the learned AGP Ms.
Thakkar states that some informations, namely application in the
prescribed form, photographs and requisite fees, are not submitted.
However, such will be called for within one week and thereafter
appropriate decision in accordance with law shall be taken within two
weeks therefrom. Hence, SO to 6.4.2011.
(JAYANT
PATEL, J.)
(Ms.
B.M. TRIVEDI, J.)
mandora/
Top