Gujarat High Court
Sardar vs State on 11 March, 2010
Gujarat High Court Case Information System
Print
SCA/3182/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3182 of 2010
=========================================
SARDAR
PATEL VISHVAVIDYA SANSTHAN THROUGH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
=========================================
Appearance :
MR
GM AMIN for
Petitioner(s) : 1,
MS MOXA THAKKAR, AGP for Respondent(s) :
1,
None for Respondent(s) : 2 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 11/03/2010
ORAL
ORDER
Amendment,
as per the draft amendment submitted today, is permitted.
NOTICE
as to admission and interim relief returnable on 29.03.2010.
By way of ad interim relief, at the request of learned counsel Mr.
Amin, the impugned order dated 16.02.2010 shall not be implemented
till then. Direct service.
(D.H.Waghela,
J.)
Jyoti
Top