IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 12128 of 2001
--------------------------------------------------------------
GADHVI RADHESHYAM BALUDAN
Versus
GUJARAT UNIVERISTY
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 12128 of 2001
MR DILIP B RANA for Petitioners No. 1-3
MR MITUL K SHELAT for Respondent No. 1
NOTICE SERVED BY DS for Respondent No. 2
--------------------------------------------------------------
CORAM : MR.JUSTICE M.S.SHAH
Date of Order: 11/01/2002
ORAL ORDER
Mr Rana learned counsel for the petitioner and Mr
JJ Yagnik learned counsel for respondent No.2 – College
state that most of the other universities in the State
except the respondent – Gujarat University consider
students having passed from the vocational commerce
course to be eligible for admission to F.Y. B.Com
course.
2.Leave to add the State of Gujarat (notice to be
served through the Secretary, Education Department) and
Gujarat Secondary Education Board, Gandhinagar as
respondents No.3 and 4 as the Court would like to be
informed by the Gujarat Secondary Education Board
recognizing the institutions which are imparting
vocational stream subjects in 10 + 2 stream whether the
students being granted admissions to such institutions in
11th Std. are informed that after passing 12th standard
examination in the vocational commerce stream, they would
be considered to be ineligible for F.Y. B.Com. course
in the Gujarat University in view of the Gujarat
University circular dated 30-7-1997.
In view of the aforesaid statement coming from
the learned counsel for the petitioner and respondent
No.2 – College, the State Government shall also state
whether the State Government is contemplating any uniform
policy regarding admissions to be granted to F.Y. B.Com
course in various Universities in the State.
3.Notice to the newly added parties returnable on
21st January, 2002.
Direct service is permitted.
(M.S. Shah,J)
zgs/-