Gujarat High Court Case Information System
Print
MCA/4/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 4 of 2010
=========================================
SUO
MOTU - Applicant(s)
Versus
BHARATBHAI
UNADKAT & 6 - Respondents(s)
=========================================
Appearance :
SUO
MOTU for Applicant(s) : 1,
SERVED BY AFFIX.(N) for Respondent (s)
: 1 - 3.
MR. N.D.NANAVATYA with MR YN RAVANI for Respondent (s) :
3,
NOTICE UNSERVED for Respondent(s) : 4,
NOTICE SERVED for
Respondent(s) : 5 - 7.
MR. H.L.JANI, AGP for Respondent(s) : 6 -
7.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 15/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Though as
per the endorsement made in the cause-list, Respondent No.4
Manglaben K. Unadkat is unserved, Mr. Y.N.Ravani, learned Advocate
appears and states that he has received instructions to appear on
behalf of Respondent No.4 and he has already entered his appearance
representing Respondent No.4. He further states that because of
ill-health of Respondent No.4, she could not remain present before
the Court. He therefore urged that her presence may be dispensed
with.
Mr.
H.L.Jani, learned AGP prays to adjourn the matter to enable him to
file a reply affidavit of the concerned police officer.
Hence, the
matter is adjourned to 20.9.2010.
The
presence of all the alleged contemnors is dispensed with.
(A.M.Kapadia,J)
(J.C.Upadhyaya,J)
Jayanti*
Top