Gujarat High Court High Court

Jayeshkumar vs Unknown on 22 August, 2008

Gujarat High Court
Jayeshkumar vs Unknown on 22 August, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/2334/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2334 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 22350 of 2005
 

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

 

JAYESHKUMAR
MOTIBHAI PATEL - Applicant(s)
 

Versus
 

P
R SWARUP & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MA KHARADI for the
Applicant. 
MR
UM SHASTRI for the
Opponents. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

			Date
: 22/08/2008 

 

 
				ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.N.PATEL)

Before
the learned counsel for the applicant argued in detail, it is fairly
submitted by the learned counsel for the opponents that now a
decision has been taken on 22nd August, 2008, a copy whereof has been
given to the learned advocate for the applicant, whereby the order
dated 5th October, 2007 passed by the opponents has been cancelled.
Consequently, the letter dated 8th June, 2007 issued by the opponents
has also been cancelled and the case of the present applicant has
been supported by the opponents and is forwarded to the Government
for taking a final decision.

2. In
view of the aforesaid letter dated 22nd August, 2008, a photo copy
whereof is taken on record, the learned advocate for the applicant
does not press this application at this stage and will pursue his
claim with the Government through opponents.

3. In
view of this submission by the learned advocate for the applicant,
this application is disposed of as not pressed at this stage. Notice
is discharged.

(R.P.Dholakia,J)

(D.N.Patel,J)

***darji

   

Top