Gujarat High Court High Court

Sarvodaya vs Joint on 3 September, 2010

Gujarat High Court
Sarvodaya vs Joint on 3 September, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7341/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7341 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 7638 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 7640 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 7639 of 2010
 

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

 

SARVODAYA
CHARITABLE TRUST THROUGH PRESEDENT/SECRETARY - Petitioner(s)
 

Versus
 

JOINT
CHARITY COMMISSIONER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MAMTA R VYAS for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
MR CB UPADHYAYA for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 03/09/2010 

 

 
 
ORAL
ORDER

Affidavit-in-reply
is filed by respondents. Unfortunately, copy is not placed on record.

Let
respondents may place affidavit-in-reply within a period of one week.
Accordingly, the matter is adjourned to 14.09.2010.

Registry
is directed to list this matter in the first board.

[H.K.RATHOD,
J.]

..mitesh..

   

Top