Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jude Clement Vaz S/O Late Jerome ... vs Anthony Gonsalves And Ors
2023 Latest Caselaw 8622 Bom

Citation : 2023 Latest Caselaw 8622 Bom
Judgement Date : 23 August, 2023

Bombay High Court
Jude Clement Vaz S/O Late Jerome ... vs Anthony Gonsalves And Ors on 23 August, 2023
Bench: P. K. Chavan
2023:BHC-AS:24245                                                         502-FA-ST-11650-2023.doc


                    Shailaja


                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   CIVIL APPELLATE JURISDICTION
                               FIRST APPEAL [STAMP] NO.11650 OF 2023
                                                A/W
                               INTERIM APPLICATION NO.4734 OF 2023
                                                 IN
                               FIRST APPEAL [STAMP] NO.11650 OF 2023

                    Jude Clement Vaz                       ]     Appellant
                          Vs.
                    Anthony Gonsalves and others       ]         Respondents
                                                   .....
                    Mr. Abhishek Tripathi, for Appellant.

                    Mr. Bhavin Gada a/w Mr. Hitesh Solanki i/b Manoj & Ashok
                    Association, for Respondent.
                                                 .....
                                           CORAM : PRITHVIRAJ K. CHAVAN, J.
                                                DATE       : 23rd August, 2023.
                    P.C.

1. The impugned order dated 16th February, 2023 in Application

No.392 of 2019 has been passed by the Joint Charity

Commissioner-1 Maharashtra State, Mumbai under Section 47 of

the Maharashtra Public Trusts Act, 1950. Respondent therein was

one Jerome Xavier Vaz.

2. The appellant herein was not a party before the Joint Charity

Commissioner in Application No.392 of 2019.

1 of 2

502-FA-ST-11650-2023.doc

3. The appellant claims to be the son of deceased Jerome Xavier

Vaz, however, name of the appellant is Jude Clement Vaz wherein

father of the appellant is different than the original respondent

whose name was Jerome Xavier Vaz.

4. Reasons given by the learned Joint Charity Commissioner in

paragraph 13 of the impugned judgment are correct and proper.

Prima facie, it appears that the appellant has no locus standi to file

the appeal against the impugned judgment and order. The appeal is,

therefore, dismissed.

5. In view of dismissal of the appeal, Interim Applications, if

any, stand disposed of.

[PRITHVIRAJ K. CHAVAN, J.]

2 of 2

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter