Gujarat High Court
Through vs R.K.Upadhyay on 18 November, 2011
Gujarat High Court Case Information System
Print
CA/11909/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION-FOR CONDONATION OF DELAY No.11909 of 2011
=====================================================
I
G ELECTRICALS
THROUGH
PROPRIETOR IQBAL S ANSARI - Petitioner(s)
Versus
R.K.UPADHYAY,
CHAIRMAN
& MANAGING DIRECTOR & 14 - Respondent(s)
=====================================================
Appearance
:
MR MAHESH BHAVSAR for Petitioner(s)
: 1,
None for Respondent(s) : 1 -
15.
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 18/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Under
the Contempt of Courts Act, 1971 delay cannot be condoned. Hence, the
application deserves to be dismissed and, therefore, dismissed with
the observation that the Court may consider all aspects, including
that of limitation in the main contempt application as and when
listed on board.
Office
to list the main contempt application, after appropriate number, on
28.11.2011.
Sd/-
[JAYANT
PATEL,J]
Sd/-
[
R.M.CHHAYA, J]
***
Bhavesh*
Top