Gujarat High Court High Court

Mahedabhai vs Charity on 25 March, 2010

Gujarat High Court
Mahedabhai vs Charity on 25 March, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3650/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3650 of 2010
 

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

 

MAHEDABHAI
KAJABHAI PATEL & 1 - Petitioner(s)
 

Versus
 

CHARITY
COMMISSIONER THRO.H M DHOLAKIA AND OR HIS & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATY
ADVOCATES for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 25/03/2010  
 
ORAL ORDER

Notice
returnable on 1.4.2010.

Mr.Nirupam
D. Nanavati, learned Senior Counsel appearing for Nanavaty Associates
for the petitioners, has submitted that two different Agendas were
received, one by the President and other by the Secretary, calling
for the meeting of the Managing Committee on 31.3.2010. In this view
of the matter, the representative of the Charity Commissioner is
hereby directed to conduct the meeting on 31.3.2010 and place the
outcome of the election of the office bearer of the Managing
Committee petitioner trust on the record of this petition in a sealed
cover.

Direct
service is permitted.

(K. A. PUJ, J.)

kks

   

Top