Gujarat High Court
Jetpur vs Vrajlal on 29 July, 2008
Gujarat High Court Case Information System
Print
SCA/4021/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4021 of 2008
==========================================
JETPUR
LOHANA MAHAJAN TRUST (REGD.) - Petitioner(s)
Versus
VRAJLAL
DEVKARAN BOSMIYA & 2 - Respondent(s)
==========================================
Appearance
:
MR ASHISH M
DAGLI for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 3.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/07/2008
ORAL
ORDER
NOTICE,
only for the purpose of allowing/permitting the petitioner-Trust to
utilise the land in question for some religious purpose and/or some
ancillary purpose of the constitution of the Trust, returnable on
11th August, 2008.
To
be placed in the first board.
Direct
service is permitted.
(M.R.
SHAH, J.)
siji
Top