@))
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL APPLICATION No 33 of 2002
in
SPECIAL CIVIL APPLICATIONNo 8154 of 2001
--------------------------------------------------------------
MAJOJKUMAR MANHARLAL PRAJAPATI
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Misc.Civil Application No. 33 of 2002
MR NK MAJMUDAR for Petitioner No. 1
.......... for Respondents No. 1-3
--------------------------------------------------------------
CORAM : MR.JUSTICE B.C.PATEL
and
MR.JUSTICE JAYANT PATEL
Date of Order: 11/01/2002
ORAL ORDER
(Per : MR.JUSTICE B.C.PATEL)
It is alleged by the petitioner that the
respondent No.3-Collector has committed contempt of the
order of the learned single Judge. The order of the
learned single Judge is in two parts. The first part
refers to rendering the decision within a period of six
weeks from the date of presentation of certified copy of
the order. The second part refers that till the
application of the petitioner for renewal of licence is
decided rights of excavation will not be given to any
one. The petitioner confines his prayer with regard to
the first part which we have referred above, i.e. with
regard to not rendering decision on application for
renewal of licence.
Issue notice returanble on 25/1/2002.
11.1.2002(B.C.PATEL,J) (JAYANT PATEL,J)