Gujarat High Court Case Information System
Print
MCA/608/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 608 of 2010
=========================================================
SABINABEN
W/O ARIF AQBALBHAI RADHANPURI - Applicant(s)
Versus
RADHANPURI
ARIF IQBALBHAI ISMAILBHAI - Opponent(s)
=========================================================
Appearance :
MR
PANDYA for SV RAJU ASSOCIATES for
Applicant(s) : 1,
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 18/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate Mr. Pandya for the applicant. The allegation is
that opponent No.1 has committed breach of order of Sessions Court
dated 7.10.2008 directing opponent No.1 not to alienate his share in
any of the assets shown in para 6 of the application Exh-10 in
Criminal Misc. Application No.160 of 2007 of Dholka Court, till final
disposal of the original proceedings. It is evident from the
documents on record and conceded to by learned advocate Mr. Pandya
that opponent No.1 has alienated his share in the properties prior to
the order of the Sessions Court. This is revealed from the affidavit
filed by opponent No.1 indicating of the fact that he has alienated
his share in the properties by a registered document on 1.11.2007.
In
this set of circumstances, there is no question of any breach of the
order least a contempt. The application therefore, stands rejected.
(A.L.
DAVE, J.)
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top