Gujarat High Court High Court

Devgiri vs Barot on 6 October, 2010

Gujarat High Court
Devgiri vs Barot on 6 October, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5759/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 5759 of 2007
 

In


 

FIRST
APPEAL No. 1152 of
1977 
=========================================================


 

DEVGIRI
KALUGIRI GOSWAMI - Petitioner(s)
 

Versus
 

BAROT
AMRITBHAI HARIBHAI & 7 - Respondent(s)
 

=========================================================
Appearance : 
HL
PATEL ADVOCATES for
Petitioner(s) : 1, 1.2.1,1.2.2  
None for Respondent(s) : 1,3 -
8. 
MR BS BRAHMBHATT for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

Date
: 06/10/2010 

 

ORAL
ORDER

In
this Civil Application, the opponent no.7 is the Charity
Commissioner. Mr. C.V. Upadhyay, learned advocate appears on behalf
of the Charity Commissioner. The opponent no.8 is the State of
Gujarat and notice was already served on Secretary, Revenue
Department, Gandhinagar, however, no appearance is shown on behalf of
the opponent nos.7 and 8. The registry is, therefore, directed to
show the name of Mr. Upadhyay on behalf of the opponent no.7 and
Government Pleader on behalf of the opponent no.8.

S.O.

to tomorrow i.e. 7th October, 2010.

(K.A.

PUJ, J.)

Pankaj

   

Top