Gujarat High Court High Court

Gujarat vs Pachabhai on 11 November, 2011

Gujarat High Court
Gujarat vs Pachabhai on 11 November, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/729/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 729 of 2011
 

In


 

MISC.CIVIL
APPLICATION - FOR DIRECTION No. 118 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 1391 of 2008
 

WITH


 

MISC.CIVIL
APPLICATION FOR DIRECTION No.118 of 2011
 

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

 

GUJARAT
WATER SUPPLY AND SEWERAGE BOARD THROUGH SUPT. & 1 - Petitioner(s)
 

Versus
 

PACHABHAI
BHOGABHAI DECEASED PANCHABHAI BARAIYA & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RITURAJ M MEENA for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 27/09/2011 

 

ORAL
ORDER

(Per : HONOURABLE
MR.JUSTICE JAYANT PATEL)

Mr. Meena, learned counsel for the applicants seeks permission
to withdraw the petition with a view to file substantive petition for
getting fresh direction based on the application filed under the
Contempt of Courts Act. Without expressing any opinion on merits
permission is granted. Both applications shall stand disposed of
accordingly.

[Jayant
Patel, J.]

[R.

M. Chhaya, J.]

Amit

   

Top