Gujarat High Court
Charity vs Dilipkumar on 5 August, 2010
Gujarat High Court Case Information System
Print
LPA/1606/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1606 of 2010
In
MISC.CIVIL
APPLICATION No. 932 of 2007
In
STAMP NUMBER (SPL.C.A.) No. 15140 of 2005
With
CIVIL
APPLICATION No. 7934 of 2010
In
LETTERS PATENT APPEAL No. 1606 of 2010
=========================================
CHARITY
COMMISSIONER GUJARAT STATE - Appellant(s)
Versus
DILIPKUMAR
RAMANLAL SHAH & 5 - Respondent(s)
=========================================
Appearance :
MR
CB UPADHYAYA for the Appellant.
None for Respondent(s) : 1 -
6.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 05/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
to respondents. Direct notice permitted. Post the matter on 8th
September, 2010. Until further order, operation of the order dated
16th June, 2010 passed by the learned Single Judge in Miscellaneous
Civil Application No. 932 of 2007 shall remain stayed. Civil
Application stands disposed of.
(S.J.Mukhopadhaya,C.J)
(K.M.Thaker,J)
***vcdarji
Top