Gujarat High Court High Court

Sparkling vs Unknown on 5 April, 2011

Gujarat High Court
Sparkling vs Unknown on 5 April, 2011
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/725/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 725 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 4685 of 2010
 

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

 

SPARKLING
GEMS & CO THRO AUTHORIZED PERSON HITESH - Applicant(s)
 

Versus
 

P
PANIRVELL, REVENUE SECRETARY & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
UMANG K CHOKSI for
Applicant(s) : 1, 
MS MOXA THAKKAR, AGP for Opponent(s) : 1,
3, 
NOTICE SERVED for Opponent(s) : 1, 3, 
NOTICE NOT RECD BACK
for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 05/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
learned AGP states that as per the order dated 4.4.2011, the notice
has been withdrawn by the Deputy Collector.

Hence,
the cause of the petitioner does not survive. The said order is
taken on record. The petition is disposed of accordingly. As a
consequence of the said order, the amount if any deposited by the
petitioner pending the appeal would be required to be refunded and
the same shall be refunded within four weeks from today. Notice
discharged.

(Jayant Patel, J.)

(H. B. Antani, J.)

vinod

   

Top