Gujarat High Court High Court

Misc.Civil Application No. 33 Of … vs Unknown on 2 August, 2011

Gujarat High Court
Misc.Civil Application No. 33 Of … vs Unknown on 2 August, 2011
Author: B.C.Patel, Honourable Patel,
@))


      IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



      MISC.CIVIL APPLICATION No 33 of 2002
            in
      SPECIAL CIVIL APPLICATIONNo 8154   of 2001


      --------------------------------------------------------------
      MAJOJKUMAR MANHARLAL PRAJAPATI
 Versus
      STATE OF GUJARAT
      --------------------------------------------------------------
      Appearance:
      1. Misc.Civil Application No. 33 of 2002
           MR NK MAJMUDAR for Petitioner No. 1
           .......... for Respondents No. 1-3


      --------------------------------------------------------------


               CORAM : MR.JUSTICE B.C.PATEL
                                  and
                       MR.JUSTICE JAYANT PATEL


      Date of Order: 11/01/2002


 ORAL ORDER

(Per : MR.JUSTICE B.C.PATEL)

It is alleged by the petitioner that the
respondent No.3-Collector has committed contempt of the
order of the learned single Judge. The order of the
learned single Judge is in two parts. The first part
refers to rendering the decision within a period of six
weeks from the date of presentation of certified copy of
the order. The second part refers that till the
application of the petitioner for renewal of licence is
decided rights of excavation will not be given to any
one. The petitioner confines his prayer with regard to
the first part which we have referred above, i.e. with
regard to not rendering decision on application for
renewal of licence.

Issue notice returanble on 25/1/2002.

11.1.2002(B.C.PATEL,J) (JAYANT PATEL,J)