Gujarat High Court Case Information System
Print
MCA/2516/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2516 of 2010
In
CIVIL
APPLICATION No. 12718 of 2009
In
LETTERS PATENT APPEAL No. 1736 of 2009
=========================================================
NAINABEN
MADANSINH SHAPA & 7 - Applicant(s)
Versus
SUNAYNA
TOMAR - SECRETARY & 3 - Opponent(s)
=========================================================
Appearance
:
MR
SHALIN MEHTA for MS VIRAJ S FOZDAR
for
Applicant(s) : 1 - 8.
MR PRAKASH JANI, GOVERNMENT PLEADER for
Opponent(s) : 1 - 2.
NOTICE SERVED BY DS for Opponent(s) : 3,
MR
ASHISH H SHAH for Opponent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 10/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Mr.
Prakash Jani, learned Government Pleader for respondent Nos.1 and 2
prays to adjourn the matter since the respondents have filed petition
seeking clarification of the order dated 21.1.2010 passed in Civil
Application No.12718 of 2009 in LPA No.1736 of 2009 in SCA No.15965
of 2008, for which this contempt petition is filed.
2. The
prayer made by him has been opposed by Mr. Shalin Mehta, learned
advocate for Ms. Viraj Fozdar, learned advocate for the petitioner.
3. Since
the respondent No.1 has already filed clarificatory application as
stated herein above, we deem it expedient to adjourn the matter.
4. Hence,
the matter is adjourned to 27.12.2010.
(A.M.KAPADIA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top