Gujarat High Court
Tanzila vs State on 5 March, 2010
Gujarat High Court Case Information System
Print
SCA/2926/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2926 of 2010
=============================================
TANZILA
LIYAKTBHAI VOHRA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=============================================
Appearance :
MR
DIPEN A DESAI for Petitioner(s) : 1,
MR DEVANG VYAS ASST
GOVERNMENT PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2 - 4.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 05/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
AGP Mr.Devang Vyas accepts notice on behalf of respondents Nos. 1, 2
and 3. Notice is waived.
Notice
on fourth respondent. Direct notice on respondent No.4 is permitted.
Until
further orders, the respondents are directed to allow the petitioner
to pursue her Engineering Course on the basis of admission already
taken.
List
the case for admission on 31st
March 2010.
(S.
J. MUKHOPADHAYA, C.J. )
(
AKIL KURESHI, J. )
kailash
Top