Gujarat High Court High Court

Charutar vs Justice on 5 September, 2008

Gujarat High Court
Charutar vs Justice on 5 September, 2008
Bench: Mr. K.S.Radhakrishnan Shah, Mohit S. Shah
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/804020/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8040 of 2008
 

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


 

CHARUTAR
AROGYA MANDAL - Petitioner(s)
 

Versus
 

JUSTICE
R J SHAH (RETD) FEE COMMITTEE (MEDICAL) FOR - Respondent(s)
 

================================================= 
Appearance
: 
MR
DC DAVE for Petitioner(s) : 1, 
MR SUNIT S SHAH for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

                                    and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

 
 


 

Date
: 05/09/2008  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

The
learned counsel appearing for the petitioner submitted that the the
petitioner’s communications dated 13.6.2007 and 2.8.2007 are not
being properly considered by the respondent Committee. The
learned counsel appearing for the respondent -Committee stated that
if the college decides to have different fee structures for
individual subjects within the overall ceiling, details of cost in
respect of each individual subject has to be submitted to the
Committee and only then the Committee will be able to consider the
same.

Having
heard the learned counsel, we issue direction to the Committee to
examine the details as furnished by the petitioner. The petitioner
shall also be given an opportunity of being heard by the Committee to
enable him to explain the details to the Committee and the Committee
shall examine all those details and materials furnished by the
petitioner and pass an order as per the rules within a period of one
month.

Adjourned
to 6th October 2008.

Direct
service is permitted.

(K.S.

RADHAKRISHNAN, C.J.)

(M.S.

SHAH, J.)

zgs/-