Gujarat High Court High Court

Ninama vs Commissioner-Health on 6 October, 2010

Gujarat High Court
Ninama vs Commissioner-Health on 6 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/9444/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER (SPL.C.A.) No. 9444 of 2010
 

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

 

NINAMA
VINODKUMAR SALUJI - Petitioner(s)
 

Versus
 

COMMISSIONER-HEALTH
& MEDICAL SERVICES & MEDICAL EDUCATION & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JV JAPEE for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 06/10/2010 

 

 
 
ORAL
ORDER

The
fact that the petition is filed without being signed by the learned
advocate, it is no filing in the eye of law. Hence the matter is
dismissed. However, with a view to see that no injustice is done to
the petitioner, it is clarified that the petitioner can file another
petition for the same relief.

(RAVI
R. TRIPATHI, J.)

karim

   

Top