Gujarat High Court Case Information System
Print
SCA/5636/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5636 of 2011
======================================
MAHESHBHAI
BALLUBHAI PUJARI
Versus
JOINT
CHARITY COMMISSIONER AND OTHERS
======================================
Appearance
:
MR SHAKEEL A QURESHI for
Petitioner.
None for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 02/05/2011
ORAL
ORDER
Learned
counsel, Mr.Qureshi, submitted that the latest representation and
application dated 11th April 2011 of the petitioner was
required to be pressed by him as an application under Section 41-A of
the Bombay Public Trusts Act, 1950. Therefore, with a view to
pursuing that representation and pursuing the matter with the Charity
Commissioner concerned, the petition was not pressed at this stage.
Accordingly, it is disposed as not pressed at this stage with the
hope that the Charity Commissioner concerned would take expeditious
and energetic action pursuant to the petitioner’s application, in
accordance with law. Direct service is permitted.
(D.H.Waghela,
J.)
*malek
Top