Gujarat High Court High Court

Rameshbhai vs J on 1 September, 2010

Gujarat High Court
Rameshbhai vs J on 1 September, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1880/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1880 of 2009
 

In
MISC.CIVIL APPLICATION No. 1538 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 2379 of 2008
 

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

 

RAMESHBHAI
P RAVAL - Applicant(s)
 

Versus
 

J
J SHAH &/OR HIS SUCCESSOR IN OFFICE, DEPUTY REGISTRAR & 5 -
Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KG PANDIT for
Applicant(s) : 1, 
GOVERNMENT PLEADER for Opponent(s) : 1 -
3. 
NOTICE SERVED for Opponent(s) : 1 - 2, 4, 
MR AJ YAGNIK for
Opponent(s) : 4, 
None for Opponent(s) : 5 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 01/09/2010 

 

ORAL
ORDER

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

Mr.K.G.Pandit,
learned advocate for the petitioner prays to adjourn the matter to
enable him to file rejoinder controverting the averments made in the
affidavit in reply filed by respondent No.4. The prayer made by him
has not been opposed by Mr.A.J.Yagnik, learned advocate for
respondent No.4.

By
consent, matter is adjourned to 16.09.2010.

Respondent
No.4-alleged contempnor is present today, his presence is
marked. He is directed to remain present on the next adjourned date.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top