Gujarat High Court High Court

Udaysinh vs Mr on 16 December, 2010

Gujarat High Court
Udaysinh vs Mr on 16 December, 2010
Author: A.M.Kapadia,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2773/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2773 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5232 of 2010
 

 
=========================================================

 

UDAYSINH
JAVANSINH RATHOD - Applicant(s)
 

Versus
 

HASMUKH
ADHIA, I A S PRINCIPAL SECRETARY TO THE & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH UPADHYAY for
Applicant(s) : 1, 
MR DABHI, ASST. GOVERNMENT PLEADER for
Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 16/12/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1. Mr.

LB Dabhi, learned AGP for the respondents states that the respondents
have already preferred LPA (Stamp) No.2624 of 2010 to challenge the
order dated 13.5.2010 rendered in SCA No.5232 of 2010 and other
cognate matters, by which interim relief has been granted in terms of
para 7(E) of the said petition in favour of the petitioners and for
disobedience of which, this contempt petition is filed and the said
LPA is listing for admission hearing today before a Division Bench of
this Court. He therefore, urges to adjourn this matter.

2. Ms.

Harshal Pandya, learned advocate appearing for Mr. Paresh Upadhyay,
learned advocate for the petitioner has objected in granting time
prayed for by Mr. LB Dabhi, learned AGP for the respondents State of
Gujarat.

3. In
the interest of justice, we deem it expedient to adjourn the matter
upon request made by Mr. LB Dabhi, learned AGP for the respondents
State of Gujarat.

4. Hence,
the matter is adjourned to 27.12.2010.

(A.M.KAPADIA,
J.)

(V.M.

SAHAI, J.)

shekhar/-

   

Top