Gujarat High Court
District vs Dakshina on 18 July, 2011
Gujarat High Court Case Information System
Print
SCA/13686/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13686 of 2009
=========================================================
DISTRICT
PRIMARY EDUCATION COMMITTEE - THROUGH CHAIRMAN - Petitioner(s)
Versus
DAKSHINA
MURTI CHARITABLE TRUST THROUGH TRUSTEES & 6 - Respondent(s)
=========================================================
Appearance
:
MR
MUKESH A PATEL for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2,4 -
7.
MRHARSHITSTOLIA for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/01/2011
ORAL
ORDER
Mr.
Tolia, learned advocate appearing for the respondent no. 3 states
that order qua appointment of new trustees has been passed. Mr.
Patel, learned advocate for the petitioner requests for time to take
instructions. It is required to be noted that on earlier many
occasions matter was adjourned at the request of learned advocate for
the petitioner. However, as a last chance, matter is adjourned to
28.01.2011.
(K.S.
JHAVERI, J.)
Divya//
Top