Gujarat High Court High Court

Shri vs Charity on 8 August, 2008

Gujarat High Court
Shri vs Charity on 8 August, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1017020/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10170 of 2008
 

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

 

SHRI
STHANAKVASI JAIN MOTA SANGH - TRUST & 2 - Petitioner(s)
 

Versus
 

CHARITY
COMMISSIONER & 35 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KJ KAKKAD for
Petitioner(s) : 1 - 3. 
None for Respondent(s) : 1 -
36. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 08/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

The
petitioner Trust challenges the election of the Executive Members of
the Trust conducted on 13th July, 2008. It is the
grievance of the petitioner Trust that the elections have not been
conducted in accordance with the directions issued by this Court
(Coram : Akil Kureshi, J) on 22nd February, 2008 in
Special Civil Application No.3556 of 2008 and the order dated 7th
July, 2008 made by this Court (Coram : Ravi R Tripathi,J) on Special
Civil Application No.7645 of 2008.

The
petitioner is a Public Trust. It has alternative statutory remedy in
the subject matter of this petition. The petition under Article 226
of the Constitution is, therefore, not maintainable. The petition is
summarily rejected.

(
Ms.R.M.Doshit, J )

(
Sharad D Dave, J )

srilatha

   

Top