Gujarat High Court
Manibhai vs Charity on 30 September, 2010
Gujarat High Court Case Information System
Print
FA/3603/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3603 of 2009
With
CIVIL
APPLICATION No. 10067 of 2009
In
FIRST
APPEAL No. 3603 of 2009
=========================================
MANIBHAI
KALABHAI CHAUHAN & 9 - Appellant(s)
Versus
CHARITY
COMMISSIONER & 8 - Defendant(s)
=========================================
Appearance :
MR
CB DASTOOR for Appellant(s) : 1 - 10.
MR UA TRIVEDI, for
Defendant(s) : 1,
RULE SERVED BY DS for Defendant(s) : 2,6 - 8.
MR
PP MAJMUDAR for Defendant(s) : 3, 5,
MR SP MAJMUDAR for
Defendant(s) : 4,
MR ASHISH M DAGLI for Defendant(s) :
9,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 30/09/2010
ORAL
ORDER
Heard learned
advocate Shri Ashish M. Dagli for the respondent No.9.
After completing submissions on merits, learned advocate Shri
C.B.Dastoor for the appellants needed a day’s time for indicating to
the Court as to how and what provisions were made for fulfilling the
objectives from 3 to 10 mentioned in the original Trust Deed dated
28.10.1999. S.O to 4.10.2010.
(S.R.Brahmbhatt, J.)
sudhir
Top