Gujarat High Court High Court

Mehul vs Charity on 4 July, 2011

Gujarat High Court
Mehul vs Charity on 4 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/234/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - 

 

FOR
CONDONATION OF DELAY No. 234 of 2011
 

In
LETTERS PATENT APPEAL (STAMP) No. 2751 of 2010
 

IN


 

LETTERS
PATENT APPEAL No. 655 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 11185 of 2010
 

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


 

MEHUL
GANDHI & 5 - Petitioner(s)
 

Versus
 

CHARITY
COMMISSIONER & 10 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DHARMESH C GURJAR for Petitioner(s) : 1 - 6. 
DS AFF.NOT FILED (N)
for Respondent(s) : 1 - 11. 
MR SAURABH G AMIN for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE 
			
			 

MR.
			S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 04/07/2011 

 

ORAL
ORDER

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

Mr.

Saurabh G. Amin appears for respondent No.2. Let notice be issued
through Court on the other respondents. If affidavit of service is
not filed, the application may be dismissed for non-compliance of the
Court’s order. Post the matter on 25th July, 2011.

(S.J.

Mukhopadhaya, C.J.)

(J.B.

Pardiwala, J.)

*/Mohandas

   

Top