Gujarat High Court High Court

Devraj vs Unknown on 19 April, 2010

Gujarat High Court
Devraj vs Unknown on 19 April, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1324/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1324 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 317 of 2007
 

In
SPECIAL CIVIL APPLICATION No. 23507 of 2005
 

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

 

DEVRAJ
PUNJABHAI MAKWANA - Applicant(s)
 

Versus
 

D
P JOSHI, DISTRICT DEVELOPMENT OFFICER & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH UPADHYAY for
Applicant(s) : 1, 
MR HS MUNSHAW for Opponent(s) : 1 - 2. 
NOTICE
SERVED BY DS for Opponent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 19/04/2010 

 

ORAL
ORDER

(Per : HONOURABLE
MR.JUSTICE A.L.DAVE)

Learned
advocate Mr. Upadhyay states that the order of non-compliance of
which has been alleged in the application, has now been substantially
complied with. The applicant, of course has some grievance about
calculation part, which he proposes to take up with the authorities.

Mr.

Upadhyay, therefore, reserving the right of the applicant as stated
above, does not press this application. The application stands
disposed of accordingly. No costs.

(A.L.

DAVE, J.)

shekhar/-

(BANKIM.N.MEHTA, J.)

   

Top