Gujarat High Court High Court

Through vs Union on 13 October, 2010

Gujarat High Court
Through vs Union on 13 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10319/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10319 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 10320 of 2010
 

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


 

SHREE
AYURVED VIKAS MANDAL 

 

THROUGH
NIHIL MEHTA,  & 2 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HJ NANAVATI for Petitioner(s) : 1 - 3. 
DS AFF.NOT FILED (N) for
Respondent(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) : 3 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/10/2010 

 

 
ORAL
ORDER

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

As
prayed for by the counsel for the respondent, post the matter on 18th
October, 2010, within ten cases.

Pendency
of the case shall not stand in the way of the respondents to allot
students to the petitioner’s institution, if permissible.

(S.J.

Mukhopadhaya, C.J.)

(Anant
S. Dave, J.)

*/Mohandas

   

Top