Gujarat High Court
Sparkling vs Unknown on 5 April, 2011
Gujarat High Court Case Information System
Print
MCA/725/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 725 of 2011
In
SPECIAL
CIVIL APPLICATION No. 4685 of 2010
=========================================================
SPARKLING
GEMS & CO THRO AUTHORIZED PERSON HITESH - Applicant(s)
Versus
P
PANIRVELL, REVENUE SECRETARY & 3 - Opponent(s)
=========================================================
Appearance
:
MR
UMANG K CHOKSI for
Applicant(s) : 1,
MS MOXA THAKKAR, AGP for Opponent(s) : 1,
3,
NOTICE SERVED for Opponent(s) : 1, 3,
NOTICE NOT RECD BACK
for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 05/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
learned AGP states that as per the order dated 4.4.2011, the notice
has been withdrawn by the Deputy Collector.
Hence,
the cause of the petitioner does not survive. The said order is
taken on record. The petition is disposed of accordingly. As a
consequence of the said order, the amount if any deposited by the
petitioner pending the appeal would be required to be refunded and
the same shall be refunded within four weeks from today. Notice
discharged.
(Jayant Patel, J.)
(H. B. Antani, J.)
vinod
Top