Gujarat High Court Case Information System
Print
MCA/2110/2000 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2110 of 2000
In
LETTERS
PATENT APPEAL No. 451 of 1993
In
LETTERS PATENT APPEAL No. 451 of 1993
=========================================================
SUO
MOTU - Applicant(s)
Versus
UMAKANT
SHIRVATSAVA - Opponent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Applicant(s) : 1,SUO MOTU for Applicant(s) : 1,MR SANDIP C SHAH for
Applicant(s) : 1,
MR AD SHAH for Opponent(s) :
1,
=========================================================
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)
1. Pursuant
to the order dated 18/8/2010, Mr. Sandip C Shah, learned advocate,
who was appointed as an amicus curie to assist the Court, personally
remained present before us and he states that he is not desirous to
continue as amicus curie and, therefore, he requested to relieve him
as amicus curie from this case.
2. Request made by him is
accepted. He is relieved as amicus curie from this case.
3. Registry
is directed to delete name of Mr. Sandip C Shah from the cause title.
4. Mr.
G.M. Joshi, learned advocate, who is personally present before the
Court, to whom we have requested to assist the Court in this contempt
petition as amicus curie. He has accepted our request by showing his
willingness to assist the Court by rendering his service as amicus
curie.
5. Registry
is, therefore, directed to supply all the relevant papers of this
contempt petition to Mr. G.M. Joshi within a period of two weeks and
show his name in the cause title.
Matter
is adjourned to 23/9/2010.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top