Gujarat High Court Case Information System
Print
CA/6854/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No.6854 of 2008
In
SPECIAL
CIVIL APPLICATION No.6150 of 2008
=================================================
SHREE
AMARDEEP EDUCATION TRUSTSANCHALIT B ED COLLEGE
Versus
STATE
OF GUJARAT AND ANOTHER
=================================================
Appearance :
MR
RJ GOSWAMI for the Applicant
MR AA DAVE, ASSISTANT GOVERNMENT
PLEADER for the
Respondents
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 19/06/2008
ORAL
ORDER
RULE.
Mr.A.A.Dave, learned Assistant Government Pleader, waives service of
Rule on behalf of the respondents.
Under
the order dated 08.05.2008, the applicant was required to deposit
certain sum. The applicant could not deposit the same within the
time limit prescribed under the order, hence this Civil Application
is filed seeking indulgence that the applicant be permitted to
deposit that amount and the Registry be directed to accept that
amount so that the applicant college can get the allotment of the
students.
The
application is allowed. The applicant is directed to deposit the
amount on or before 20.06.2008. Office is directed to accept the
amount along with undertaking filed by the concerned applicant. Rule
is made absolute. No costs.
(RAVI
R.TRIPATHI, J.)
*Shitole
Top