Gujarat High Court High Court

Hirjibhai vs Gujarat on 27 December, 2010

Gujarat High Court
Hirjibhai vs Gujarat on 27 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/50920/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 509 of 2009
 

 
=================================================
 

HIRJIBHAI
RANMALBHAI MAKWANA TRUSTEE OF HARIJAN SEVAK SANGH - Petitioner(s)
 

Versus
 

GUJARAT
HARIJAN SEVAK SANGH & 3 - Respondent(s)
 

=================================================
 
Appearance
: 
Mr.J.M. BAROT for Mr.HARESH H
PATEL for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

					Date
: 23/06/2009 

 

 
ORAL
ORDER

The
present petition is filed against an order passed by the Joint
Charity Commissioner, Rajkot in Application No.41/8/07 under section
41(A) of the Bombay Public Trusts Act, 1950. The learned advocate
Mr.J.M. Barot for Mr.H.H. Patel invited attention of the Court to the
relevant facts of the case. Learned advocate Mr.Barot for the
petitioner read the order in extenso. The learned advocate could not
make out any case for interference by this Court. The fact that the
Joint Charity Commissioner has recorded finding of facts that the
petitioner is acting without any authority of law in the matter of a
trust of which he is not a trustee, the authorities ought to have
taken a serious view in the matter and should have taken other
appropriate actions against the petitioner including that of criminal
prosecution, if permissible under the law. With these observations
the petition is dismissed.

(RAVI R. TRIPATHI, J.)

karim

   

Top