Gujarat High Court High Court

Soudamini vs State on 8 September, 2010

Gujarat High Court
Soudamini vs State on 8 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8382/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8382 of 2010
 

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

 

SOUDAMINI
MENON - IN CHARGE AHMEDABAD CAMPUS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH K SAVJANI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/09/2010 

 

 
 
ORAL
ORDER

Leave
to amend.

Counsel
for the petitioner contended that after High Court passed its
judgment on 18th March 2010, in the education institution
at Ahmedabad no students have been admitted by the SNDT University.
He drew my attention to the complaint which is admittedly filed in
the year 2009. Till the date of the High Court passed the order, the
issue was not clear and therefore, the University as well as the
petitioner could be under the bona fide belief that no permission was
necessary.

Considering
the submissions, issue rule returnable on 26th November 2010.

Ad-interim
relief to continue.

(
AKIL KURESHI, J. )

kailash

   

Top