Gujarat High Court High Court

Falguniben vs Principal on 13 September, 2010

Gujarat High Court
Falguniben vs Principal on 13 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10601/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10601 of 2010
 

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

FALGUNIBEN
MAFATLAL PATEL - Petitioner(s)
 

Versus
 

PRINCIPAL
& 2 - Respondent(s)
 

=================================================
 
Appearance
: 
MR
DILIP B RANA for Petitioner(s) : 1,MS VIRAJ S FOZDAR for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 1 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 13/09/2010 

 

ORAL
ORDER

On 6th
September 2010, this Court has issued notice returnable on 13th
September 2010. The relevant part of the order reads as under:

Respondent
Nos.1 and 2 are called upon to produce the original certificate of
the petitioner and also letter dated 20.02.2007 received by them from
Sampurnanand University, Varanasi on the next date of hearing.

Registry to
clarify in the notice that the notice is issued only for the
aforesaid purpose and that respondent Nos.1 and 2 need not get
themselves represented by an Advocate.

Nobody is
present on behalf of respondents no.1 and 2.

2. The Registry
is directed to issue fresh notice returnable on 23rd
September 2010. The petitioner is permitted to effect direct service
by RPAD.

(RAVI
R. TRIPATHI, J.)

karim

   

Top