Gujarat High Court Case Information System
Print
MCA/2773/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2773 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5232 of 2010
=========================================================
UDAYSINH
JAVANSINH RATHOD - Applicant(s)
Versus
HASMUKH
ADHIA, I A S PRINCIPAL SECRETARY TO THE & 2 - Opponent(s)
=========================================================
Appearance
:
MR
PARESH UPADHYAY for
Applicant(s) : 1,
MR DABHI, ASST. GOVERNMENT PLEADER for
Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 16/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Mr.
LB Dabhi, learned AGP for the respondents states that the respondents
have already preferred LPA (Stamp) No.2624 of 2010 to challenge the
order dated 13.5.2010 rendered in SCA No.5232 of 2010 and other
cognate matters, by which interim relief has been granted in terms of
para 7(E) of the said petition in favour of the petitioners and for
disobedience of which, this contempt petition is filed and the said
LPA is listing for admission hearing today before a Division Bench of
this Court. He therefore, urges to adjourn this matter.
2. Ms.
Harshal Pandya, learned advocate appearing for Mr. Paresh Upadhyay,
learned advocate for the petitioner has objected in granting time
prayed for by Mr. LB Dabhi, learned AGP for the respondents State of
Gujarat.
3. In
the interest of justice, we deem it expedient to adjourn the matter
upon request made by Mr. LB Dabhi, learned AGP for the respondents
State of Gujarat.
4. Hence,
the matter is adjourned to 27.12.2010.
(A.M.KAPADIA,
J.)
(V.M.
SAHAI, J.)
shekhar/-
Top