Gujarat High Court High Court

Ajay vs Unknown on 21 February, 2011

Gujarat High Court
Ajay vs Unknown on 21 February, 2011
Author: Jayant Patel,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/43/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 43 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 2429 of 2010
 

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

 

AJAY
ASHOK SHARMA & 3 - Applicant(s)
 

Versus
 

SURESHBHAI
K SOLANKI & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL SHARAD SHAH for
Applicant(s) : 1 - 4. 
NOTICE SERVED BY DS for Opponent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE B.M.TRIVEDI
		
	

 

 
 


 

Date
: 21/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
basis of present proceeding is non-compliance to the order dated
10.08.2010 passed by this Court in Special Civil Application No.2429
of 2010.

When
the matter is taken-up for hearing, learned AGP Ms.Thakkar placed on
record copy of entry made in the revenue record, pursuant to the
order passed by this Court. It is submitted that order has been
complied with. However, Mr.Shah, learned counsel appearing for
applicant states that entries are made in revenue records, but, it
will require certification by officer concerned.

Upon
the instruction of Mr.S.K.Solanki, Deputy Mamlatdar (Revenue), Bhuj,
learned AGP Ms.Thakkar states that when the entries are made,
pursuant to the order passed by this Court, it will have to be
certified. It will be certified before expiry of 30 days is
recorded.

Hence,
certification shall be made in accordance with order passed by this
Court. No further direction is required. Proceeding is dropped.
Notice discharged.

[JAYANT
PATEL, J.]

[MS.B.M.TRIVEDI,
J.]

..mitesh..

   

Top