Gujarat High Court High Court

Shankarabhai vs Mahant on 22 July, 2011

Gujarat High Court
Shankarabhai vs Mahant on 22 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/963/1980	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 963 of 1980
 

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


 

SHANKARABHAI
PARSHOTTAM & 1 - Appellant(s)
 

Versus
 

MAHANT
SHRI KASHIRAM GURU PURSHOTTAMDAS. & 2 - Defendant(s)
 

=========================================================
 
Appearance : 
SERVED
BY AFFIX.(N) for Appellant(s) : 1 - 2.                         
              MR MB GANDHI for Appellant(s) : 2,                     
                                      MR CHINMAY M GANDHI for
Appellant(s) : 2, 
MR MEHUL S SHAH for Defendant(s) : 1, 
None
for Defendant(s) : 2,2.2.1 -
3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 22/07/2011 

 

 
ORDER

BELOW NOTE FOR SPEAKING TO MINUTES

Heard.

In the order dated 08.07.2011 passed by this Court, it is clarified
that in para 2, 3 and 4, instead of words “permitted to
reside” it should be read as ” permitted
to carry on the administration of the trust”
.

With the above clarification, the speaking to minutes note stands
disposed of.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top