Gujarat High Court High Court

Vinod vs O on 29 January, 2010

Gujarat High Court
Vinod vs O on 29 January, 2010
Author: A.L.Dave,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/542/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 542 of 2010
 

In


 

MISC.CIVIL
APPLICATION No. 487 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 11882 of 2008
 

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

 

VINOD
N ASWANI - Petitioner(s)
 

Versus
 

O
P SHARMA OR HIS SUCCESSOR REGIONAL MANAGER & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JINESH KAPADIA for MR ASHISH H SHAH
for
Petitioner(s) : 1, 
MR MB GANDHI for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 3, 5, 
MR PS CHAMPANERI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 29/01/2010  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
learned advocate Mr Jinesh Kapadia for Mr Ashish Shah and learned
advocate Mr Gandhi. This is an application for fixing the contempt
application for final hearing. No special cause is shown nor any case
is made out for taking up the contempt application for final hearing
out of turn. Hence rejected.

(A.L.

DAVE, J.)

(HARSHA
DEVANI, J.)

zgs/-

   

Top