Gujarat High Court Case Information System
Print
MCA/1735/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION-FOR CONTEMPT No.1735 of 2011
In
APPEAL
FROM ORDER No.102 of 2010
=====================================================
KANTILAL
MOHANBHAI ZALAWADIA - Applicant(s)
Versus
JIVANBHAI
PARSHOTTAMBHAI PATEL & 2 - Opponent(s)
=====================================================
Appearance
:
MR JV JAPEE for Applicant(s) :
1,
NOTICE SERVED BY DS for Opponent(s) : 1 - 2.
MR DAKSHESH
MEHTA for Opponent(s) : 1,
3,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 30/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Pursuant
to the process issued by this Court Mr.Jivanbhai P. Patel, opponent
No.1, is present and he states that none of the cheques are received
by him, which are mentioned on page 76. If such is correct the sale
may term to be without consideration. Opponent No.3-Shri
Bhupendrasinh Kishorsinh Vansiya is not present. Hence, we direct him
to remain personally present on 14.09.2011.
In
order to see that there may not be any further bogus sale of the
land, it is directed that the property in question shall not be
transferred or alienated in any manner whatsoever.
Sd/-
[JAYANT
PATEL,J]
Sd/-
[R.M.CHHAYA,
J ]
Bhavesh*
Top