Gujarat High Court
Laxamansinh vs Unknown on 26 April, 2011
Gujarat High Court Case Information System
Print
MCA/1067/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1067 of 2011
In
SPECIAL CIVIL APPLICATION No. 4357 of 2010
With
MISC.CIVIL
APPLICATION No. 1082 of 2011
In
SPECIAL CIVIL APPLICATION No. 4096 of 2010
With
MISC.CIVIL
APPLICATION No. 1090 of 2011
In
SPECIAL CIVIL APPLICATION No. 3713 of 2010
With
MISC.CIVIL
APPLICATION No. 1109 of 2011
In
SPECIAL CIVIL APPLICATION No. 4358 of 2010
With
MISC.CIVIL
APPLICATION No. 1110 of 2011
In
SPECIAL CIVIL APPLICATION No. 5376 of 2010
With
MISC.CIVIL
APPLICATION No. 1111 of 2011
In
SPECIAL CIVIL APPLICATION No. 1613 of 2010
With
MISC.CIVIL
APPLICATION No. 1119 of 2011
In
SPECIAL CIVIL APPLICATION No. 1614 of 2010
=========================================================
LAXAMANSINH
TAKHATSINH SOLANKI - Applicant(s)
Versus
R
M PATEL - STATE OF GUJARAT & 1 - Opponent(s)
=========================================================
Appearance
:
MR
DP VORA for
Applicant(s) : 1,
None for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 26/04/2011
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Vora
seeks time to place on record the date on which the order has been
communicated to the concerned authority against whom he is seeking
initiation of proceedings under the Contempt of Courts Act in all the
petitions. S.O to 03.05.2011.
(JAYANT
PATEL, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top