Gujarat High Court High Court

Jaimini vs “Considering on 6 May, 2011

Gujarat High Court
Jaimini vs “Considering on 6 May, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1305/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR DIRECTION No. 1305 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 16360 of
2010 
=========================================================


 

JAIMINI
H VYAS - Applicant(s)
 

Versus
 

REGISTRAR
DISCIPLINARY COMMITTEE - Opponent(s)
 

========================================================= 
Appearance
: 
PARTY-IN-PERSON for
Applicant(s) : 1, 
MR PRAKASH K JANI for Opponent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 06/05/2011 

 

ORAL
ORDER

Special
Civil Application is disposed of with following observations:

“Considering
that the appeal of the petitioner is pending, since quite a some
time, respondent is requested to dispose of the same as expeditiously
as possible and preferably before 31st March, 2011”.

It
is the case of the applicant that his appeal is yet not disposed of.
Court may, therefore, issue specific directions with time limit.
However, such request can be considered in fresh proceedings, if the
petitioner wishes to so institute in the writ petition, which is
already disposed of. By way of Misc. Civil Application, such a
request cannot be entertained.

With
above observations, this application is disposed of.

(AKIL
KURESHI, J.)

(ashish)

   

Top