Gujarat High Court
Vipulkumar vs In on 7 July, 2011
Gujarat High Court Case Information System
Print
MCA/1261/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1261 of 2011
In
SPECIAL
CIVIL APPLICATION No. 11533 of 2009
=========================================
VIPULKUMAR
RAMNIKBHAI GOHIL - Applicant(s)
Versus
D
B SHAH, SECRETARY & 1 - Opponent(s)
=========================================
Appearance :
MR
PH PATHAK for
Applicant(s) : 1,
DS AFF.NOT FILED (N) for Opponent(s) : 1,
NOTICE
SERVED BY DS for Opponent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 07/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Learned
AGP states that letters patent appeal has been preferred. However, it
has not been moved on account of delay or otherwise.
In
the event, any prohibitory orders are not passed, it will be for the
respondent to comply with the order which may be subject to the
outcome of the letters patent appeal.
Learned
AGP further states that some time may be granted. Hence, S.O.
to 14.07.2011.
[JAYANT
PATEL, J.]
[R.M.CHHAYA,
J.]
JYOTI
Top