Gujarat High Court High Court

Patel vs Unknown on 21 September, 2011

Gujarat High Court
Patel vs Unknown on 21 September, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2032/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2032 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 9030 of 2009
 

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

 

PATEL
HARSHKUMAR RAMANLAL - Applicant(s)
 

Versus
 

PANNIRVEL
& 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
DP VORA for
Applicant(s) : 1, 
MS MOXA THAKKAR AGP for Opponent(s) : 1 - 2. 
MR
JD AJMERA for Opponent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 21/09/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

It
is an admitted position that representation of the petitioner has
been decided. Under the circumstances, the basis of the contempt
would no more survive. However, Mr Vora, learned counsel for the
petitioner attempted to contend that the contents of the
representation and the grievance made in the representation have not
been properly considered.

In
our view, such cannot be gone into in the proceedings under the
Contempt of Courts Act. If the petitioner is so aggrieved, the
petitioner may challenge the said decision by a substantive petition
or otherwise. Hence, no further action deserves to be taken.
Therefore, disposed of accordingly.

(JAYANT
PATEL, J.)

(R.M.

CHHAYA, J.)

zgs/-

   

Top