Gujarat High Court High Court

Kadirahmed vs Unknown on 16 March, 2011

Gujarat High Court
Kadirahmed vs Unknown on 16 March, 2011
Author: Jayant Patel,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/373/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 373 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 1966 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 10290 of 1993
 

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

 

KADIRAHMED
ABDULGANI ANSARI - Applicant(s)
 

Versus
 

COMMISSIONER
OF POLICE & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AD DESAI for
Applicant(s) : 1,LOPA M BHATT for Applicant(s) : 1, 
NOTICE NOT
RECD BACK for Opponent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE B.M.TRIVEDI
		
	

 

Date
: 16/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Pursuant
to the notice issued by this Court, Mr. P.M. Parmar, P.I., working
with the Commissioner of Police is present, and the learned AGP Ms.
Thakkar states that some informations, namely application in the
prescribed form, photographs and requisite fees, are not submitted.
However, such will be called for within one week and thereafter
appropriate decision in accordance with law shall be taken within two
weeks therefrom. Hence, SO to 6.4.2011.

(JAYANT
PATEL, J.)

(Ms.

B.M. TRIVEDI, J.)

mandora/

   

Top