Allahabad High Court
Arun Vijay Singh vs State Of U.P. Thru’ Principal … on 10 August, 2010
Chief Justice's Court Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 47318 of 2010 Petitioner :- Arun Vijay Singh Respondent :- State Of U.P. Thru' Principal Secretary Home, And Others Petitioner Counsel :- H.C. Shukla Respondent Counsel :- C.S.C. Hon'ble Ferdino Inacio Rebello,Chief Justice Hon'ble Amreshwar Pratap Sahi,J.
It is the case of the petitioner that the property registered with the
Charity Commissioner Mumbai is being sold without previous sanction
of the authority. If so he file an objection before the Mumbai Charity
Commissioner if permissible.
The writ petition stands dismissed.
(A.P. Sahi,J.) (F.I. Rebello,CJ.)
Order Date :- 10.8.2010
Sahu