Gujarat High Court High Court

Anjan vs Vice on 4 May, 2010

Gujarat High Court
Anjan vs Vice on 4 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4855/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4855 of 2010
 

WITH


 

SPECIAL
CIVIL APPLICATION No. 13438 of 2003
 

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

 

ANJAN
BHATTACHARYA PROF. & HEAD DEPT. - Petitioner(s)
 

Versus
 

VICE
CHANCELLOR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AR GUPTA for
Petitioner(s) : 1, 
MR SA DESAI for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/05/2010 

 

 
 
ORAL
ORDER

Rule.

Mr. Desai, learned advocate waives services of rule on behalf of
respondent.

Heard.

In view of the averments made in the application, the same is allowed
in terms of paragraph No. 3(c) and 3(d). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly. Rule is made absolute.

Main
petition to be listed for final hearing on 19.07.2010.

(K.S.JHAVERI,
J.)

niru*

   

Top