Gujarat High Court
Kumarpal vs Charity on 28 October, 2010
Gujarat High Court Case Information System
Print
CA/10322/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 10322 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13788 of 2007
=========================================================
KUMARPAL
MANEEKLAL SHAH & 8 - Petitioner(s)
Versus
CHARITY
COMMISSIONER GUJARAT STATE & 9 - Respondent(s)
=========================================================
Appearance :
MS
TEJAL A VASHI for
Petitioner(s) : 1 - 9.
NOTICE SERVED BY DS for Respondent(s) : 1 -
2,4 - 10.
MR CB UPADHYAYA for Respondent(s) : 1,
MR SUDHIR M
MEHTA for Respondent(s) : 2,
None for Respondent(s) : 3,
MR DP
KINARIWALA for Respondent(s) : 4 -
10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 28/10/2010
ORAL
ORDER
Mr.Kinariwala,
learned counsel for the concerned parties, under the instructions
of his clients states that Shamal Bhuvan, First Floor, 60 X 30 ft.,
Sadhnapith, Ground Floor, 80 X 20 ft. and Popatben Pathshala, Second
Floor, known as “Gyan Bhandar”, 45 X 15 ft., are in the
possession of disciples of Betithi. He stated that the aforesaid
declaration is without prejudice to the rights in application being
Civil Application No.6904/10 in the main petition.
Mr.Patel,
appearing with Unwala seeks time to verify the said position.
Hence,
S.O. to 10.12.2010.
(JAYANT
PATEL, J.)
*bjoy
Top