Gujarat High Court High Court

Gujarat vs Ranjana on 16 December, 2010

Gujarat High Court
Gujarat vs Ranjana on 16 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2853/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 2853 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11291 of 2010
 

With


 

CIVIL
APPLICATION No. 14855 of 2010
 

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

 

GUJARAT
UNIVERSITY & 1 - Appellant(s)
 

Versus
 

RANJANA
HARISH DWIVEDI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
VD NANAVATI
for
Appellants 
None for Respondent(s) : 1, 
MR JK SHAH AGP for
Respondent(s) :
2, 
=========================================================
  

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE     MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER  16th December 2010
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Counsel for the appellant sought for and is permitted to withdraw
this Appeal without any liberty. L.P.A and Civil Application both
stand disposed of as withdrawn.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker,, J.}

Prakash*

   

Top