Gujarat High Court Case Information System
Print
SCA/7823/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7823 of 2010
=========================================================
AYESHA
BEGUM SHEIKH - Petitioner(s)
Versus
HUSSENBHAI
ISMAILBAHI GHANCHI & 9 - Respondent(s)
=========================================================
Appearance
:
MR
NAGESH C SOOD for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 09/07/2010
ORAL
ORDER
The
draft amendment placed on record by learned advocate Mr. Sood
appearing on behalf of petitioner, which is allowed. Let that
amendment may be carried out during course of a day.
In
present petition, petitioner has challenged order passed by Charity
Commissioner, page 82 exh 39 in Misc. Application no. 48/2009
Annexure H dated 14/5/2010.
Learned
advocate Mr. Sood seeks leave to withdraw present petition with a
view to approach Alternative Forum as provide under provision of
Bombay Public Trust Act.
Accordingly,
permission is granted. The present petition is disposed of as
withdrawn with a liberty to approach Alternative Forum, which is
available to petitioner under provision of Bombay Public Trust Act.
(H.K.RATHOD,
J)
asma
Top