Gujarat High Court Case Information System
Print
MCA/1066/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1066 of 2011
In
SPECIAL
CIVIL APPLICATION No. 14722 of 2010
=========================================
SIDDHI
VINAYAK QUARRY WORKS - THROUGH PARTNER PRAHLADSINH
Versus
DHANJIBHAI
G ZALAWADIA - COLLECTOR AND DISTRICT MAGISTRATE AND ANOTHER
=========================================Appearance
:
MR
MIHIR JOSHI, SR. COUNSEL with MR UDAY R BHATT
for
the Applicant
MR PRAKASH K JANI,GOVERNMENT PLEADER, with MR NJ
SHAH, AGP for the Opponents
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 20/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. We have
heard learned senior counsel Mr. Mihir Joshi assisted by learned
counsel Mr. Uday R. Bhatt for the applicant and learned Government
Pleader Mr. Prakash K. Jani assisted by learned Assistant Government
Pleader Mr. N.J. Shah for the respondents
2. The
applicant was aggrieved by an order dated 14.3.2011 passed by
Collector, Bhavnagar.
3. The
learned Government Pleader has placed before us an order dated
19.7.2011 passed by Collector, Bhavnagar, whereby order dated
14.3.2011 has been withdrawn.
4. Since
the order passed by Collector, Bhavnagar has been withdrawn, there is
no question of any contempt committed by the Collector and the
applicant does not want to proceed further with this contempt
petition. Accordingly, the contempt petition is dismissed. Notice is
discharged.
5. A copy
of the order dated 19.7.2011 has been served on the learned counsel
for the applicant. Copy of order dated 19.7.2011 placed before us by
the learned Government Pleader is taken on record.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top