Gujarat High Court High Court

Mr.Subhash vs Ms Moxa Thakkar on 22 January, 2010

Gujarat High Court
Mr.Subhash vs Ms Moxa Thakkar on 22 January, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11360/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11360 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 11361 of
2009 
 
======================================
 

RAVINDRABHAI
TUMBABHAI PATEL 

 

Versus
 

STATE
OF GUJARAT AND OTHERS
 

======================================
 
Appearance : 
 SPECIAL
CIVIL APPLICATION No.11360 of 2009
 

MR.SUBHASH
G BAROT for Petitioner. 
MS MOXA THAKKAR, AGP for Respondent
No.1. 
None for Respondent Nos.2   4.
 

 SPECIAL
CIVIL APPLICATION No.11361 of 2009 
MR.SUBHASH
G BAROT for Petitioner. 
MS MANISHA NARSINGHANI, AGP for Respondent
No.1. 
None for Respondent Nos.2 -
4. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 22/01/2010 

 

COMMON
ORAL ORDER

The
petitions were not pressed at this stage with a view to making
appropriate representation to the authority directly as well as
through college concerned. As and when such representation is made,
it may be considered in accordance with law and the decision thereon
may be communicated to the petitioners. With these observations, the
petitions are disposed as withdrawn at this stage.

(D.H.Waghela,
J.)

*malek

   

Top