Gujarat High Court High Court

Rameshbhai vs Mr on 14 October, 2010

Gujarat High Court
Rameshbhai vs Mr on 14 October, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1880/2009	 2/ 2	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, 
MR LB DABHI, AGP 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
: 14/10/2010 

 

 
 
ORAL
ORDER

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

1. Mr.

A J Yagnik, learned advocate for respondent no. 4 – alleged
contemnor prays to adjourn the matter to enable him to file reply
affidavit to controvert the averments made in the draft amendment.

2. The
prayer made by Mr. Yagnik has been opposed by Mr. K.G.Pandit,
learned advocate for the applicant, since on last adjourned date
also, on the same ground, time was sought for. However, in the
interest of justice, as a last chance, time as prayed for by Mr.
Yagnik to file reply affidavit to the draft amendment is granted.

Hence,
matter is adjourned to 29/10/2010.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

*
Pansala.

   

Top