Gujarat High Court High Court

Kanubhai vs C on 30 June, 2011

Gujarat High Court
Kanubhai vs C on 30 June, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/836/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 836 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 28944 of 2007
 

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


 

KANUBHAI
PARMAR - Applicant(s)
 

Versus
 

C
V LATTA - TALUKA DEVELOPMENT OFFICER & 1 - Opponent(s)
 

=========================================================
Appearance : 
MR
JAYRAJ CHAUHAN for
Applicant(s) : 1, 
MR UM SHASTRI for Opponent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 30/06/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Shastri,
learned counsel appearing for the respondents states that subject to
the orders which may be passed by the LPA bench, the respondents are
to pass the order for offering appointment as per the order of the
learned Single Judge.

Under
the circumstances, S.O. to 14.07.2011. If the order is passed, the
same shall be placed on record on that day failing which respondent
no.1 shall remain personally present.

(JAYANT
PATEL, J.)

(R.M.

CHHAYA, J.)

*bjoy

   

Top