Gujarat High Court Case Information System
Print
SCA/1397/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1397 of 2010
=========================================
PANDE
KRISHNA MURARI & others Versus
GUJARAT
UNIVERSITY & another
=========================================
Appearance :
MR
DC DAVE for Petitioners
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/02/2010 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
petitioners are allowed to file a petition for amendment for the
prayer challenging the letter dated 18.12.2009 whereby the Gujarat
University has permitted respondent No.2-College to allow only 42
students, who passed the requisite examination from the local
University, to appear in the examination for the session 2009-2010.
Notice
on respondents.
List
the case for admission on 11.3.2010.
In
the meantime, if the respondent-University or the College holds any
examination, whether final or internal, they will allow all the
eligible students including the petitioners to appear in such
examination without discriminating on the ground that they passed the
requisite examination from one or other University, which shall be
subject to result of the petition.
Direct
notice is permitted.
[S.J.
Mukhopadhaya, C.J.]
(Anant
S. Dave, J.)
(swamy)
Top