Gujarat High Court High Court

Thro vs Union on 5 September, 2008

Gujarat High Court
Thro vs Union on 5 September, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/10697/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10697 of 2008
 

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


 

VIVEK
KANAIYALAL THAKKER 

 

THRO
HIS FATHER KANAIYALAL & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA THROUGH SECRETARY & 7 - Respondent(s)
 

======================================
 
Appearance : 
MR
SAURIN A MEHTA for Petitioner(s) : 1 - 2. 
DS
AFF.NOT FILED (N) for Respondent(s) : 1,
4, 
MR HARIN P
RAVAL for Respondent(s) : 1, 
MR K.T.
DAVE, ASSISTANT GOVERNMENT PLEADER for
Respondent(s) : 2, 3 and 8 
MR
DC DAVE for Respondent(s) : 5, 
MR
MITUL K SHELAT for Respondent(s) : 6, 
MR
KUNAN B NAIK for Respondent(s) :
7, 
======================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE                MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

					Date
: 05/09/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Heard
learned counsel for the parties.

2. Counsel
for the petitioners has made available a copy of the order dated
21.8.2008 passed by the Division Bench in Special Civil Application
No. 7841 of 2008 and sought for similar orders.

3. The
case of the petitioners are identical to that of petitioners of
Special Civil Application No. 7841 of 2008. Therefore, we are
inclined to allow the present petition and direct respondent No.5 ?
Veer Narmad South Gujarat University to permit the petitioners to do
their internship for a period of three months after allotting the
students to a recognized medical college affiliated to respondent
No.5 ? Veer Narmad South Gujarat University and thereafter,
respondent Nos. 1 to 6 and 8 shall treat the petitioners as having
completed their studies through a recognized medical college for the
purpose of recognition of their qualification under the Indian
Medical Council Act, 1956. The petitioners shall be allotted to
recognized colleges of Veer Narmad South Gujarat University within a
week from the date of receipt of a certified copy of this order.

4. With
the aforesaid direction, petition stands disposed of.

(K.S.

Radhakrishnan, C.J.)

(M.S.

Shah, J.)

*/Mohandas

   

Top