Gujarat High Court Case Information System
Print
MCA/2945/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2945 of 2007
In
SPECIAL
CIVIL APPLICATION No. 4004 of 2007
=========================================================
B
U PARMAR - Applicant(s)
Versus
G
D BHAGORA & 2 - Opponent(s)
=========================================================
Appearance
:
MR
IS SUPEHIA for
Applicant(s) : 1,
Ms.Nisha
Parikh, AGP for
Opponent(s) : 1,
3,
MR
JB PARDIWALA for
Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 10/01/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
AGP Ms.Nisha Parikh states on behalf of opponent no.1 that requisite
order would be passed within a period of three weeks after completing
formalities which may include consultation/action by opponent no.2.
It is also stated that fresh order on representation of the applicant
would be passed as required under the order of the Court at the
earliest thereafter.
On
the statement made by learned AGP, learned advocate for the applicant
does not press this application. Application stands disposed of as
not pressed. Notice discharged. No costs.
(
A.L.DAVE, J )
(
SHARAD D DAVE, J )
pathan
Top