Gujarat High Court High Court

Patel vs Maganbhai on 1 February, 2010

Gujarat High Court
Patel vs Maganbhai on 1 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/770/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 770 of 2010
 

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


 

PATEL
GOVINDBHAI JETHABHAI & 3 - Petitioner(s)
 

Versus
 

MAGANBHAI
GANESHBHAI PATEL & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
JV JAPEE for
Petitioner(s) : 1 - 4. 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/02/2010 

 

 
ORAL
ORDER

1. By
way of this petition, the petitioners have prayed to quash and set
aside the order dated 23.09.2009 and the subsequent order dated
17.12.2009 granting extension of stay in Appeal No.36/2009 by
respondent-Charity Commissioner.

2. This
petition has been preferred mainly against the interim order passed
by the respondent-Charity Commissioner granting extension of stay in
the appeal preferred by respondent nos.1 & 2. If the relief
claimed in this petition is granted, then it would amount to
dismissing the appeal pending before the respondent-authority.

3. In
view of the above, this petition is not entertained. It is, however,
observed that the petitioners shall be at liberty to move an
application before the respondent-authority requesting to dispose of
the appeal pending before it and if such an application is preferred
by the petitioners, the respondent-authority shall expedite the
hearing of the appeal and dispose of the same as expeditiously as
possible. With the above observation, the petition stands disposed
of.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top