Gujarat High Court
Kamalbhai vs Mr.Chhaya on 28 February, 2011
Gujarat High Court Case Information System Print MCA/3470/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION - FOR CONTEMPT No. 3470 of 2010 In SPECIAL CIVIL APPLICATION No. 8099 of 2009 ========================================================= KAMALBHAI D BHAMBANI & 5 - Applicant(s) Versus I P GAUTAM MUNICIPAL COMMISSIONER - Opponent(s) ========================================================= Appearance : MR HEMAL K ACHARYA for Applicant(s) : 1 - 6. NOTICE SERVED for Opponent(s) : 1, MR SATYAM Y CHHAYA for Opponent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE JAYANT PATEL and HONOURABLE MS.JUSTICE B.M.TRIVEDI Date : 28/02/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Chhaya,
learned Counsel appearing for the respondent, states that the
decision has been taken, whereas Mr.Acharya, learned Counsel for the
petitioners, states that in view of the said decision, the
petitioners would resort to appropriate proceedings for challenging
the said decision.
In
view of the above, the petition would not survive and shall stand
disposed of accordingly.
(Jayant Patel, J.)
(Ms.
B. M. Trivedi, J.)
vinod
Top