Gujarat High Court High Court

Charotar vs Sardar on 4 July, 2008

Gujarat High Court
Charotar vs Sardar on 4 July, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/1730/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1730 of 2001
 

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

CHAROTAR
EDUCATION SOCIETY & 4 - Petitioner(s)
 

Versus
 

SARDAR
PATEL UNIVERSITY - Respondent(s)
 

=================================================
 
Appearance
: 
MR GM JOSHI for Petitioner(s) :
1 - 5. 
MR MITUL K SHELAT for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 04/07/2008 

 

 
 
ORAL
ORDER

The
present petition is filed by the present petitioners complaining
about non listing of the students in alphabetical order.

2. Mr.Mitul
K. Shelat, learned advocate appearing for the respondent-University
makes a statement, on instructions from the Registrar of the
respondent-University, that the University has started listing of the
students in alphabetical order. He further submits that this
practice will be continued in future. In view of that, the grievance
of the petitioners does not survive. The petition is disposed of
accordingly. Notice is discharged. Interim relief is vacated.

(RAVI R. TRIPATHI, J.)

karim