Gujarat High Court Case Information System
Print
SCA/8880/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8880 of 2009
=================================================
DADABHAI
ABHALBHAI LALU AND OTHERS
Versus
JOINT
CHARITY COMMISSIONER AND OTHERS
=================================================
Appearance :
MR
RS SANJANWALA for Petitioner(s) : 1 - 7.
MR CB UPADHYAYA for
Respondent(s) : 1,8 - 9.
NOTICE SERVED for Respondent(s) : 2 -
9.
MR SANJAY M AMIN for Respondent(s) : 3,6 -
7.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 27/04/2010
ORAL
ORDER
Heard learned
Advocate Mr.Sanjanwala, learned Advocate for the petitioners and
Mr.Sanjay Amin, learned Advocate for respondent Nos.3, 6 and 7, who
are the main contesting parties.
2. On a
consensus arrived at between the parties, the matter is disposed of
with the following directions:-
The learned
District Judge, Junagadh shall hear and decide Trust Application
No.67 of 2009 within a period of 3 months from the date of receipt
of this order.
Pending
hearing and adjudication, the parties to the proceedings shall
maintain status quo prevailing as on date, more particularly in
respect of the meetings of Trustees and policy decisions by the
Trustees.
Notice is
discharged. No costs.
(Ravi
R.Tripathi, J.)
*Shitole
Top