Gujarat High Court High Court

Pooja vs Mr.Gandhi on 7 July, 2011

Gujarat High Court
Pooja vs Mr.Gandhi on 7 July, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/112420/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION-FOR CONTEMPT No.1124 of 2011
 

In


 

SPECIAL
CRIMINAL APPLICATION No.2429 of 2009
 

with
 

SPECIAL
CRIMINAL APPLICATION No.2430 of 2009
 

with
 

SPECIAL
CRIMINAL APPLICATION No.278 of 2010
 

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

POOJA
ABHISHEK GOYAL NEE POOJA ASHOK GUPTA- Applicant(s)
 

Versus
 

ABHISHEK
ASHWINI GOYAL - Opponent(s)
 


===================================================== 
Appearance
: 
MR PC KAVINA, SR. COUNSEL with MR
BOMI H SETHNA for Applicant(s) : 1, 
MR MB GANDHI for Opponent(s) :
1, 
MR SUNIL M AGRAWAL for Opponent(s) : 1, 
MR CHINMAY M GANDHI
for Opponent(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 


Date
: 28/06/2011 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Gandhi,
learned advocate for the respondent, is stated to have tendered reply
in the office on 27th June, 2011 but is not placed on
record. Office to place the same failing which, the additional copy
shall be supplied by Mr.Gandhi.

Mr.Kavina,
learned senior counsel appearing on behalf of the opponent, also
wants to place certain materials on record. S.O. to 6th
July, 2011.

It
is further directed that unless otherwise dispense with by this Court
specifically, on every date, the respondent shall remain personally
present before this Court.

[JAYANT
PATEL,J]

[
R.M.CHHAYA, J]

***

Bhavesh*

   

Top