Gujarat High Court High Court

Suo vs Unknown on 6 April, 2011

Gujarat High Court
Suo vs Unknown on 6 April, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/602/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 602 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 2001 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 9191 of 2008
 

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

 

SUO
MOTU - Applicant(s)
 

Versus
 

MAHADEV
KISHAN SAVANT - Opponent(s)
 

=========================================================
 
Appearance
: 
SUO
MOTU for
Applicant(s) : 1, 
NOTICE NOT RECD BACK for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 24/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Applicant
Mahadev Kishan Savant is present in the Court. He states that he was
to apologize and delete para 2 of the memo of appeal on the basis of
which, this SUO MOTU notice has been issued to him. He prays for a
week’s time.

List
on 1st April 2011, to enable the
applicant to file an application for tendering unconditional
qualified apology and for deleting para 2 of the memo of appeal,
where contemptuous allegations have been made against a judge of this
Court.

(V.M.

SAHAI, J.)

(G.B.

SHAH, J.)

omkar

   

Top