Gujarat High Court High Court

Maneklal vs Joint on 30 July, 2010

Gujarat High Court
Maneklal vs Joint on 30 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1446/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1446 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5668 of
2010 
 
=================================================
 

MANEKLAL
P SHAH TRUSTEE OF BHUJ PANJRAPOL TRUS - Appellant(s)
 

Versus
 

JOINT
CHARITY COMMISSIONER RAJKOT & 3 - Respondent(s)
 

================================================= 
Appearance
: 
MR
AR THACKER for Appellant(s) : 1, 
None for Respondent(s) : 1 -
4. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 30/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Notice
on respondents. Direct notice is permitted. Post the matter on
07.09.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top