Gujarat High Court High Court

Patel vs Nathibai on 24 January, 2011

Gujarat High Court
Patel vs Nathibai on 24 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13628/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13628 of 2010
 

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


 

PATEL
ASHA RAMBHAI & 24 - Petitioner(s)
 

Versus
 

NATHIBAI
DAMODAR THACKERSEY WOMENS UNIVERSITY & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
DIPEN A DESAI for Petitioner(s) : 1 - 25. 
MR YC CONTRACTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

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)

Having
heard the counsel for the petitioners and the counsel appearing on
behalf of the University, the petition for amendment as preferred is
allowed.

It
appears that the respondent disallowed the petitioner – students to
appear in the examination on the ground that they have not attended
the requisite number of classes, but according to the petitioners,
they have attended so which can be verified from the institution.
The other question raised by the University is with regard to the
enrollment of the petitioners which, according to them, is irregular
having not enrolled within the prescribed period.

Let
notice be issued on the 2nd respondent. Direct notice is
permitted.

Post
the matter on 7th February, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

Sundar/*

   

Top