Gujarat High Court High Court

Katiya vs Amarsinhji on 16 June, 2010

Gujarat High Court
Katiya vs Amarsinhji on 16 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3038/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 3038 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 703 of 1983
 

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


 

KATIYA
HEDARALI A. - Applicant(s)
 

Versus
 

AMARSINHJI
MILLS; PRO.KORES INDIA LTD., & 6 - Opponent(s)
 

=========================================
 
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1, 
NANAVATI ASSOCIATES for Opponent(s) :
1, 
GOVERNMENT PLEADER for Opponent(s) : 2,4 - 5. 
MR BB NAIK for
Opponent(s) : 3, 
MR PH PATHAK for Opponent(s) : 6, 
MR HD
VASAVADA for Opponent(s) : 6 -
7. 
========================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 16/06/2010 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
Miscellaneous Civil Application is filed in 2008 for clarification
and direction on respondents, having not implemented one of the
orders passed by this Court in its letter and spirit.

2. Today,
inspite of repeated calls, nobody appears to press this application,
though learned counsel for the respondents is present. In the facts
and circumstances of the case, while we are not inclined to initiate
contempt proceedings, remind the respondents to implement the order,
if not implemented, in its letter and spirit. This Miscellaneous
Civil Application stands disposed of.

(S.J.Mukhopadhaya,C.J.)

(Akil
Kureshi,J)

***vcdarji

   

Top