Gujarat High Court
Vinod vs O on 29 January, 2010
Gujarat High Court Case Information System
Print
CA/542/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 542 of 2010
In
MISC.CIVIL
APPLICATION No. 487 of 2009
In
SPECIAL CIVIL APPLICATION No. 11882 of 2008
=========================================================
VINOD
N ASWANI - Petitioner(s)
Versus
O
P SHARMA OR HIS SUCCESSOR REGIONAL MANAGER & 4 - Respondent(s)
=========================================================
Appearance
:
MR
JINESH KAPADIA for MR ASHISH H SHAH
for
Petitioner(s) : 1,
MR MB GANDHI for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3, 5,
MR PS CHAMPANERI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 29/01/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate Mr Jinesh Kapadia for Mr Ashish Shah and learned
advocate Mr Gandhi. This is an application for fixing the contempt
application for final hearing. No special cause is shown nor any case
is made out for taking up the contempt application for final hearing
out of turn. Hence rejected.
(A.L.
DAVE, J.)
(HARSHA
DEVANI, J.)
zgs/-
Top