Gujarat High Court High Court

Appearance : vs At The on 13 September, 2010

Gujarat High Court
Appearance : vs At The on 13 September, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1790/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1790 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11268 of 2009
 

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


 

PRAKASHKUMAR
VITHALBHAI VANKAR 

 

Versus
 

R
M PATEL SECRETARY & 1 

 

=========================================
 
Appearance : 
MR
AS SUPEHIA for Applicant(s) : 1, 
H.L.JANI, AGP for Opponent(s) :
1, 
NOTICE SERVED for Opponent(s) : 1, 
MR MANISH J PATEL for
Opponent(s) : 2, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 13/09/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

By filing
instant Application under Section 12 of the Contempt of Courts Act,
1971 ( the Act for short), the Applicant Original
Petitioner has prayed to initiate contempt proceedings under the
Act, against the Opponents and punish them adequately since they
have not complied with the order dated 3.11.2009 passed in Special
Civil Application No. 11268 of 2009 by this Court and further direct
them to comply with the said order.

At the
time of hearing of this Application, Mr. H.L.Jani, learned AGP for
the Opponents Original Respondents, upon instructions received
from C.S.Rajpal, Deputy Secretary, who is personally present before
the Court, states that vide order dated 9.9.2010 passed by the
Panchayat, Rural Housing and Rural Development Department,
Sachivalaya, Gandhinagar, it has been decided to implement the order
dated 3.11.2009 rendered in Special Civil Application No. 11268 of
2009 by the learned Single Judge of this Court subject to terms and
conditions mentioned therein.

In support
of the aforesaid statement, Mr. H.L.Jani, learned AGP has also
produced copy of the said order for perusal of this Court.

We have
considered the submissions advanced by the learned Advocates
appearing for the parties and perused the order dated 9.9.2010.
Since the Opponent has passed the order to implement the order dated
3.11.2009, Mr. A.S.Supheiya, learned Advocate of the Applicant does
not press this Application and seeks leave to withdraw the same.

Mr.

H.L.Jani, learned AGP for the Opponents Original Respondents has
no objection if leave as prayed for is granted.

Hence,
leave to withdraw the Application is granted. Application stands
disposed of as withdrawn. Rule is discharged.

Order
dated 9.9.2010 shall be retained on record of the case.

(A.M.Kapadia,J)

(J.C.Upadhyaya,J)

Jayanti*

   

Top