Gujarat High Court High Court

Joint vs Saiyed on 19 April, 2011

Gujarat High Court
Joint vs Saiyed on 19 April, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/247/1984	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 247 of 1984
 

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

 

JOINT
CHARITY COMMISSIONER - Appellant(s)
 

Versus
 

SAIYED
VAJID HUSSAIN & 10 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
SHACHI MATHUR, AGP for Appellant(s) : 1, 
MR DD VYAS for
Defendant(s) : 1 - 2, 2.2.2, 2.2.3,4 - 7, 9, 11, 
None for
Defendant(s) : 1.2.1 - 3, 3.2.1, 3.2.2, 3.2.3,3.2.4 - 4,4.2.2 - 5,
5.2.2, 8, 10, 10.2.1, 10.2.2,10.2.3 - 11, 11.2.2, 11.2.3, 11.2.4,
11.2.5,11.2.6
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 11/04/2011 

 

 
ORAL
ORDER

Mr.

Deep Vyas, Ld. Advocate for Mr. DD Vyas, Ld. Advocate for the
respondents states that the instant appeal is filed by the Joint
Charity Commissioner and requests that the Ld. AGP may verify whether
the property in dispute vests with the WQF Board or not. Ms. Mathur,
Ld. AGP seeks time for verification. S O to 29/4/2011.

[
J.C. UPADHYAYA, J.]

*
Pansala.

   

Top