Gujarat High Court
Thomson vs State on 24 January, 2011
Gujarat High Court Case Information System
Print
SCA/631/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 631 of 2011
=================================================
THOMSON
EDUCATION & CHARITABLETRUST SANCHALIT THOMSON - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=================================================
Appearance :
MS
MAMTA R VYAS for Petitioner(s) : 1,
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
: 24/01/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Ms
Krina P Calla, learned AGP accepts notice on behalf of respondent
Nos. 1, 2 and 3. Notice is waived. The counsel for the petitioner
will serve a copy of the paper book on her by tomorrow.
Let
notice be issued on the 4th respondent. Direct notice is
permitted.
Post
the matter on 21st February, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
Sundar/*
Top