Gujarat High Court High Court

================================================= vs Mr Hj Nanavati For on 23 June, 2008

Gujarat High Court
================================================= vs Mr Hj Nanavati For on 23 June, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/7030/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7030 of 2008
 

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


 

SHREE
SHAH K L INSTITUETE FOR THE DEAF TEACHERS TRAINING
 

Versus
 

GUJARAT
STATE SELF FINANCED PTC CPED COLLEGE MANAGEMENT AND OTHERS
 

=================================================
 Appearance : 
MR
DG SHUKLA for the Applicant 
MR HJ NANAVATI for Respondent No.1 
MR
AA DAVE, ASST. GOVERNMENT PLEADER for Respondent Nos.2 and 3
 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 


 

Date
: 23/06/2008 

 

 


 

ORAL
ORDER

1. On
a request being made by the learned advocate for the applicant,
papers of this application were called for.

2. Leave
to amend.

3. RULE.

Mr.H.J.Nanavati, learned advocate, waives service of Rule on behalf
of respondent No.1. Mr.Apurva Dave, learned Assistant Government
Pleader, waives service of Rule on behalf of respondent Nos.2 and 3.

4. Heard
Mr.D.G.Shukla, learned advocate for the applicant and
Mr.H.J.Nanavati, learned advocate for respondent No.1.

5. For
the contents of the application, the same is allowed. Time to
deposit the amount as well as to file undertaking is extended till
27.06.2008. Rule is made absolute.

(RAVI
R.TRIPATHI, J.)

*Shitole