Gujarat High Court High Court

– 7 vs 8 – 9 on 27 April, 2010

Gujarat High Court
– 7 vs 8 – 9 on 27 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   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