Gujarat High Court High Court

Through vs R.K.Upadhyay on 18 November, 2011

Gujarat High Court
Through vs R.K.Upadhyay on 18 November, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11909/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION-FOR CONDONATION OF DELAY No.11909 of 2011
 

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

I
G ELECTRICALS 

 

THROUGH
PROPRIETOR IQBAL S ANSARI - Petitioner(s)
 

Versus
 

R.K.UPADHYAY,


 

CHAIRMAN
& MANAGING DIRECTOR & 14 - Respondent(s)
 

===================================================== 
Appearance
: 
MR MAHESH BHAVSAR for Petitioner(s)
: 1, 
None for Respondent(s) : 1 -
15. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 


Date
: 18/11/2011 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Under
the Contempt of Courts Act, 1971 delay cannot be condoned. Hence, the
application deserves to be dismissed and, therefore, dismissed with
the observation that the Court may consider all aspects, including
that of limitation in the main contempt application as and when
listed on board.

Office
to list the main contempt application, after appropriate number, on
28.11.2011.

Sd/-

[JAYANT
PATEL,J]

Sd/-

[
R.M.CHHAYA, J]

***

Bhavesh*

   

Top