Gujarat High Court High Court

Rotary vs Justice on 14 November, 2011

Gujarat High Court
Rotary vs Justice on 14 November, 2011
Author: Mr. K.S.Radhakrishnan, Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/1559520/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15595 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 15596 of 2008
 

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


 

ROTARY
FOUNDATION FOR EDUCATION AND LEARNING & 1 - Petitioner(s)
 

Versus
 

JUSTICE
R J SHAH (RETD) FEE COMMITTEE - Respondent(s)
 

=========================================
 
Appearance : 
MR
MITUL K SHELAT for Petitioner(s) : 1
- 2. 
MR SUNIT SHAH for the
respondent 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 29/12/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Both
these petitions are preferred seeking direction to Justice R.J.Shah
Committee to determine the fee structure for the year 2007-08 and
2008-09 onwards.

Learned
advocate for the petitioners submitted that so far no fee structure
has been determined by the Fee Regulatory Committee with regard to
years 2007-08 and 2008-09 onwards.

We
have already given direction in Special Civil Application 13937 of
2008 to determine the fee structure for the years 2007-08 and
2008-09 as well, on or before 15th February 2009. The
Fee Regulatory Committee to take appropriate decision as directed on
or before 15th February 2009.

Post
these matters after 15th February 2009.

(K.S.RADHAKRISHNAN,
C.J.)

(AKIL
KURESHI, J.)

(vjn)

   

Top