Gujarat High Court High Court

Ramesh vs This on 20 September, 2010

Gujarat High Court
Ramesh vs This on 20 September, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2134/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2134 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10592 of 2009
 

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

 

RAMESH
J SOLANKI & 6 - Applicant(s)
 

Versus
 

R
K RAVAT REGIONAL MANAGER OR HIS - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
PH PATHAK for
Applicant(s) : 1 - 6. 
NOTICE SERVED BY DS for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 20/09/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

This
Court has issued notice vide order dated 30.08.2010 which was made
returnable on 13.09.2010. On 13.09.2010 i.e. on the returnable date,
though the notice was served, the respondent did not appear on
13.09.2010. However, this Court has adjourned the matter to enable
the opponent to file appearance. Today, when the matter is called
out, same is the position. The opponent elected not to remain present
before the Court.

In
view of this, let bailable warrant in the sum of Rs.5000/- be issued
against the opponent alleged contempnor returnable on 04.10.2010,
which shall be served
through Jhagadia police station.

D.S
to Jhagadia police station is permitted.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top