Gujarat High Court High Court

District vs Dakshina on 18 July, 2011

Gujarat High Court
District vs Dakshina on 18 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13686/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13686 of 2009
 

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

 

DISTRICT
PRIMARY EDUCATION COMMITTEE - THROUGH CHAIRMAN - Petitioner(s)
 

Versus
 

DAKSHINA
MURTI CHARITABLE TRUST THROUGH TRUSTEES & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKESH A PATEL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2,4 -
7. 
MRHARSHITSTOLIA for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/01/2011 

 

 
 
ORAL
ORDER

Mr.

Tolia, learned advocate appearing for the respondent no. 3 states
that order qua appointment of new trustees has been passed. Mr.
Patel, learned advocate for the petitioner requests for time to take
instructions. It is required to be noted that on earlier many
occasions matter was adjourned at the request of learned advocate for
the petitioner. However, as a last chance, matter is adjourned to
28.01.2011.

(K.S.

JHAVERI, J.)

Divya//

   

Top