Gujarat High Court High Court

Shri vs National on 29 July, 2011

Gujarat High Court
Shri vs National on 29 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9485/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9485 of 2011
 

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

 

SHRI
MORVI SARVAJANIK KELAVNI MANDAL SANCHALIT MSKM B ED - Petitioner(s)
 

Versus
 

NATIONAL
COUNCIL FOR TEACHERS' EDUCATION - WESTERN REGION & 3 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRATIK Y JASANI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 3. 
MR PRANAV
DAVE AGP for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 29/07/2011  
ORAL ORDER

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

Notice
on the respondents.

Mr
AJ Shastri, learned counsel accepts and waives notice on behalf of
the first respondent and Mr Pranav Dave, learned AGP accepts and
waives notice on behalf of the fourth respondent. The counsel for the
petitioner will serve two copies of the writ petition on each of the
counsel by 1st
August 2011.

Notice
through Court and by Speed Post on respondent Nos.2 and 3.

Post
the matter on 23rd August 2011.

(S.J.

MUKHOPADHAYA, CJ.)

(J.B.

PARDIWALA, J.)

zgs/-

   

Top