Gujarat High Court High Court

Shermalji vs Vanshraj on 17 June, 2010

Gujarat High Court
Shermalji vs Vanshraj on 17 June, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6847/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6847 of 2010
 

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

SHERMALJI
T MALU & 6 - Petitioners
 

Versus
 

VANSHRAJ
RIKHAVCHAND BHAGSALI & 3 - Respondents
 

=================================== 
Appearance
: 
MR MIHIR JOSHI, SENIOR ADVOCATE WITH
MR ASHISH H SHAH for
Petitioners. 
MR MI MERCHANT for Respondent No. 1.  
None for
Respondent Nos.2 - 4. 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 17/06/2010 
ORAL ORDER

Notice
returnable on 23.06.2010. Mr. M. I. Merchant, learned advocate
appearing on Caveat waives service of notice on behalf of respondent
No.1. D.S. qua remaining respondents. It is understood between the
parties that stay is extended upto 30.06.2010 by the learned Charity
Commissioner.

Office
is directed to notify Special Civil Application Nos.2307 & 2309
of 2009 along with this petition on 23.06.2010. Ist Board.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top