Gujarat High Court
Shankarabhai vs Mahant on 22 July, 2011
Gujarat High Court Case Information System
Print
FA/963/1980 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 963 of 1980
=========================================================
SHANKARABHAI
PARSHOTTAM & 1 - Appellant(s)
Versus
MAHANT
SHRI KASHIRAM GURU PURSHOTTAMDAS. & 2 - Defendant(s)
=========================================================
Appearance :
SERVED
BY AFFIX.(N) for Appellant(s) : 1 - 2.
MR MB GANDHI for Appellant(s) : 2,
MR CHINMAY M GANDHI for
Appellant(s) : 2,
MR MEHUL S SHAH for Defendant(s) : 1,
None
for Defendant(s) : 2,2.2.1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 22/07/2011
ORDER
BELOW NOTE FOR SPEAKING TO MINUTES
Heard.
In the order dated 08.07.2011 passed by this Court, it is clarified
that in para 2, 3 and 4, instead of words “permitted to
reside” it should be read as ” permitted
to carry on the administration of the trust”
.
With the above clarification, the speaking to minutes note stands
disposed of.
[K.S.
JHAVERI, J.]
/phalguni/
Top