Gujarat High Court High Court

Appearance : vs Mrs Vd on 1 July, 2008

Gujarat High Court
Appearance : vs Mrs Vd on 1 July, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8415/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8415 of 2008
 

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


 

SHREE
UMIYA COLLEGE OF EDUCATION
 

Versus
 

GUJARAT
UNIVERSITY AND OTHERS
 

=========================================
 
Appearance : 
MR
PRAKASH K JANI for the Petitioner 
MRS VD
NANAVATI for Respondent Nos.1 and 2 
MR AA DAVE, ASSISTANT
GOVERNMENT PLEADER for Respondent
No.3 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 01/07/2008 

 

 
 
ORAL
ORDER

1. Learned
advocate for the petitioner makes a statement before the Court that
the petitioner will abide by the directions issued by the Division
Bench in Letters Patent Appeal No.584 of 2008 in Special Civil
Application No.5064 of 2008 with Civil Application No. 6736 of 2008
and allied matters vide order dated 25.06.2008, varied vide order
dated 27.06.2008.

Learned
advocate for the petitioner requests that the time limit, within
which the amount of fees is to be deposited with this Court, which
has expired on 30.06.2008, may suitably be extended so as to enable
the petitioner to comply with the same. The time is extended up to
07.07.2008.

2. In
view of the aforesaid statement made by the learned advocate for the
petitioner, the University is directed to allot the students to the
petitioner college.

With
these directions, the petition is disposed. Notice is discharged.
No costs.

Direct
service is permitted.

(RAVI
R.TRIPATHI, J.)

*Shitole