Gujarat High Court High Court

Gargi vs State on 16 June, 2010

Gujarat High Court
Gargi vs State on 16 June, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4146/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4146 of 2010
 

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

 

GARGI
GOVINDBHAI TRIVEDI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VISHWAS S DAVE for
Petitioner(s) : 1,MR HT JANI for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
MR MITUL K SHELAT for Respondent(s)
: 2, 
NOTICE SERVED BY DS for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 16/06/2010  
 
ORAL ORDER

Pursuant
to the order passed by this Court on 14.5.2010 Principal of the
respondent No.2 College Shri Jagdish Udani is present in the
Court. He files short affidavit tendering apology. The same is taken
on record. However, letter dated 10.12.2009 which is produced at
page-9 to the petition is written by P.A. to Dr. M. K. Shah. The
Court, therefore, inquired from Mr.N.D.Nanavati, learned Senior
Counsel appearing for the respondent No.2 as to whether Dr. M.K.Shah
is connected with the respondent No.2 College or in what capacity the
said letter was addressed by P.A. to Dr. M. K. Shah and whether Dr.
M. K. Shah is connected with any other institution and such
institution had not refunded the amount of this nature though
demanded by the aggrieved persons in the past. Mr.Nanavati states
that he will take necessary instructions and place it on record. The
matter is, therefore, adjourned to 24.6.2010. To be placed in the
First Board.

(K. A. PUJ, J.)

kks

   

Top