Gujarat High Court Case Information System
Print
SCR.A/1350/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1350 of 2008
==========================================
PADHIYAR
MUKESHBHAI SHIVAJI
Versus
CHANDANSINH
PUNMAJI RAJPUT & OTHERS
==========================================
Appearance
:
MR PRAFULL K PATHAK for
Applicant
MR NK MAJMUDAR for Respondent(s) : 1 - 2.
NOTICE
UNSERVED for Respondent(s) : 3 - 5.
MR LB DABHI APP for Respondent
No.6
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 22/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Learned advocate Mr.P.K.Pathak for
the applicant and learned APP Mr.L.B.Dabhi for the respondent
State both are present.
In fact, the office ought to have
implemented order passed by this Court on 08.09.2008 without
referring the matter to this Bench for orders. If cost is not paid,
it is to be recovered as recovery of fine and this normal procedure
ought to have been followed by the office.
However, the Registry shall take
steps to recover the amount of costs and in addition to this, also
issue a notice of contempt against the applicant and shall treat the
same as a separate proceedings.
[J.
R. VORA,J.] [Z. K. SAIYED,J.]
(vijay)
Top