Gujarat High Court High Court

Modi vs Smt on 6 November, 2008

Gujarat High Court
Modi vs Smt on 6 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12753/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 12753 of 2008
 

 


 

In
 

 

 

CIVIL
APPLICATION No. 7709 of 2008
 

 


 

In


 

 


 

LETTERS
PATENT APPEAL No. 630 of 2008
 

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


 

MODI
NILAY BHADRESHBHAI & 128 - Petitioner(s)
 

Versus
 

SMT
N H L MUNICIPAL MEDICAL COLLEGE & 4 ?  Respondent(s)
 

 


 

=====================================================
 
Appearance : 
MR
HARSHADRAY A DAVE for Petitioner(s) : 1 -
129.MR HARDIK A DAVE for Petitioner(s) : 1 - 3. 
M/S TRIVEDI &
GUPTA for Respondent(s) : 1 - 2. 
MR SUNIT S SHAH for Respondent(s)
: 3, 
GOVERNMENT PLEADER for Respondent(s) : 4, 
MRS VD NANAVATI
for Respondent(s) :
5, 
===================================================== 

 

 
 


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 06/11/2008 

 

 
ORAL
ORDER

Shri
Abhishek Mehta, learned advocate appearing for M/S. Trivedi &
Gupta for respondent Nos. 1 and 2, under the instruction from his
officers, has stated that there is no cause to file the present
application as the forms of the petitioners-students are being
accepted.

In
view of the above, Shri Harshadray Dave, learned advocate appearing
for the petitioners, does not press the present application.
Accordingly, present application is dismissed as not pressed.

[M.R.SHAH,
J.]

jani

   

Top