Gujarat High Court Case Information System
Print
SCA/9511/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9511 of 2010
=========================================================
PARESHBHARTI
KESHAVBHARTI GOSWAMI & 2 - Petitioner(s)
Versus
SHANTUBHAI
NAROTTAMDAS PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MR VYAS for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 13/08/2010
ORAL
ORDER
Heard
learned advocate Mr. M.R. Vyas appearing on behalf of petitioners.
The
present petitioner has challenged direction issued by Joint Charity
Commissioner, Surat by letter dated 22nd July 2010 on the
basis of application received from one Mr. S.N. Patel dated 16th
July 2010.
Learned
advocate Mr. Vyas submitted that this order has been passed by Joint
Charity Commissioner without giving any reasonable opportunity of
hearing to present petitioner and other Trustees those who are
concerned with the Trust.
In
view of these facts, let petitioner may file necessary application
before Joint Charity Commissioner, Surat within a period of one week
from the date of receiving copy of present order.
As
and when Joint Charity Commissioner received application from
petitioner, it is directed to Joint Charity Commissioner, Surat to
consider this application filed by petitioner and examine the
grievance and thenafter to pass appropriate reasoned order after
giving reasonable opportunity of hearing to all respective parties
within a period of one month from the date of receiving copy of
present order and communicate the decision to each party immediately.
In
view of above observation and direction, present petition is disposed
of by this Court without expressing any opinion on merits.
Direct
service is permitted today.
[H.K.
RATHOD, J.]
#Dave
Top