Gujarat High Court High Court

Kumarpal vs Charity on 28 October, 2010

Gujarat High Court
Kumarpal vs Charity on 28 October, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10322/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 10322 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13788 of 2007
 

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


 

KUMARPAL
MANEEKLAL SHAH & 8 - Petitioner(s)
 

Versus
 

CHARITY
COMMISSIONER GUJARAT STATE & 9 - Respondent(s)
 

=========================================================
Appearance : 
MS
TEJAL A VASHI for
Petitioner(s) : 1 - 9. 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2,4 - 10. 
MR CB UPADHYAYA for Respondent(s) : 1, 
MR SUDHIR M
MEHTA for Respondent(s) : 2, 
None for Respondent(s) : 3, 
MR DP
KINARIWALA for Respondent(s) : 4 -
10. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

Date
: 28/10/2010 

 

ORAL
ORDER

Mr.Kinariwala,
learned counsel for the concerned parties, under the instructions
of his clients states that Shamal Bhuvan, First Floor, 60 X 30 ft.,
Sadhnapith, Ground Floor, 80 X 20 ft. and Popatben Pathshala, Second
Floor, known as “Gyan Bhandar”, 45 X 15 ft., are in the
possession of disciples of Betithi. He stated that the aforesaid
declaration is without prejudice to the rights in application being
Civil Application No.6904/10 in the main petition.

Mr.Patel,
appearing with Unwala seeks time to verify the said position.

Hence,
S.O. to 10.12.2010.

(JAYANT
PATEL, J.)

*bjoy

   

Top