Gujarat High Court High Court

Jetpur vs Vrajlal on 29 July, 2008

Gujarat High Court
Jetpur vs Vrajlal on 29 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4021/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4021 of 2008
 

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

JETPUR
LOHANA MAHAJAN TRUST (REGD.) - Petitioner(s)
 

Versus
 

VRAJLAL
DEVKARAN BOSMIYA & 2 - Respondent(s)
 

========================================== 
Appearance
: 
MR ASHISH M
DAGLI for Petitioner(s) : 1, 
None for
Respondent(s) : 1 - 3. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 29/07/2008 

 

 
 
ORAL
ORDER

NOTICE,
only for the purpose of allowing/permitting the petitioner-Trust to
utilise the land in question for some religious purpose and/or some
ancillary purpose of the constitution of the Trust, returnable on
11th August, 2008.

To
be placed in the first board.

Direct
service is permitted.

(M.R.

SHAH, J.)

siji

   

Top