Gujarat High Court High Court

Jayantilal vs Unknown on 23 March, 2010

Gujarat High Court
Jayantilal vs Unknown on 23 March, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2005/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2005 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 1171 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 10298 of 2004
 

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

 

JAYANTILAL
RATILAL PATEL DECEASED THRO LEGAL HEIR - Applicant
 

Versus
 

KUMAR
MEGHRAJ DAHELIANI PRESIDENT OR HIS SUCCESSOR & 1 - Opponents
 

=========================================================
 
Appearance
: 
MR
HM PARIKH for
Applicant. 
MR BY MANKAD for
Opponents. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 23/03/2010 

 

 
ORAL
ORDER

ON NOTE

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

Heard
learned advocate Mr.H.H.Parikh for Mr.H.M.Parikh, learned advocate
for the applicant, and learned advocate Mr.Mankad for the opponents.

2. It
appears that the opponents have deposited an amount of Rs.3 Lacs, as
per the order of this Court dated 29.08.2008 and not Rs. 3,28,267/-.
The applicant’s prayer for withdrawal of Rs.3,28,267/- is, therefore,
erroneous and learned advocate Mr.H.H.Parikh concedes to this
situation and prays that the amount of Rs.3 Lacs, which is deposited,
may be permitted to be withdrawn by the applicant, as per the order
of this Court [Coram: R.P.Dholakia & D.N.Patel,JJ.] dated
24.09.2008.

3. Mr.Mankad
does not oppose to the withdrawal of the amount by the applicant.

4. In
light of this development, this note is disposed of with a direction
to the Registry to follow the directions given by this Court by order
dated 24.9.2008 as regards disbursement.

[A.L.Dave,J.]

[Bankim
N.Mehta,J.]

(patel)

   

Top