Gujarat High Court Case Information System
Print
MCA/2404/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2404 of 2011
In
SPECIAL
CIVIL APPLICATION No. 4588 of 2000
=========================================================
CONVENOR
FAMILY PLANNING COMMITTEE - Applicant(s)
Versus
RAJESH
KISHOR,SECRETARY, & 1 - Opponent(s)
=========================================================
Appearance :
MR
DG SHUKLA for
Applicant(s) : 1,
NOTICE NOT RECD BACK for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 14/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
basis of the present application is the alleged breach and
noncompliance to the order dated 09.09.2010 passed by the learned
Single Judge of this Court in Special Civil Application No.4588/00,
whereby the direction was issued to provide the grant to the
petitioner institution for payment of gratuity to respondent no.1.
Pursuant
to the process issued by this Court, the learned AGP Ms. Thakkar
places on record the communication dated 13.10.2011, whereby it has
been conveyed to him that the payment has been disbursed subject to
the order which may be passed by the High Court in the Letters
Patent Appeal. With the said communication, the receipt for
acceptance of the cheque of Rs.42,074/- is also enclosed.
In
view of the above, we find that the cause of the applicant would not
survive and hence, disposed of accordingly.
(JAYANT
PATEL, J.)
(R.M.
CHHAYA, J.)
*bjoy
Top