Gujarat High Court
Gujarat vs Megha on 21 June, 2011
Gujarat High Court Case Information System
Print
LPA/901/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 901 of 2011
In
SPECIAL
CIVIL APPLICATION No. 6689 of 2011
With
CIVIL
APPLICATION No. 6511 of 2011
In
LETTERS
PATENT APPEAL No. 901 of 2011
===============================================
GUJARAT
UNIVERSITY - Appellant(s)
Versus
MEGHA
BHUPENDRAKUMAR GOSWAMI & 1 - Respondent(s)
===============================================
Appearance :
MR
SN SHELAT, SR. ADVOCATE with MRS
VD NANAVATI for Appellant(s) : 1,
MR BHARGAV HASURKAR for
Respondent(s) : 1,
None for Respondent(s) :
2,
===============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 21/06/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondents. Mr Bhargav Hasurkar, learned
counsel accepts and wavies notice on behalf of the 1st
respondent. He may file reply affidavit within ten days.
Direct
notice on the 2nd
respondent.
The
appeal may be disposed of at the stage of admission.
Post
the matter on 29th
June, 2011 within five cases.
No
interim relief for the present. The Civil Application stands
disposed of.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
sundar/PPS
Top