Gujarat High Court High Court

Chetnaben vs Saurashtra on 28 September, 2010

Gujarat High Court
Chetnaben vs Saurashtra on 28 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12315/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12315 of 2004
 

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


 

CHETNABEN
JAYRAMBHAI SAVALIYA - Petitioner(s)
 

Versus
 

SAURASHTRA
UNIVERSITY & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BM MANGUKIYA for
Petitioner(s) : 1, 
MR AR THACKER for Respondent(s) : 1, 
MR
MUKUND M DESAI for Respondent(s) : 2 - 3. 
GOVERNMENT PLEADER for
Respondent(s) : 4, 
MS VIRAJ S FOZDAR for Respondent(s) :
5, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 28/09/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr.B.M.Mangukiya for the petitioner.

2. Looking to
the nature of the relief prayed for, no interim orders can be passed
at this stage. However, at the request of the learned Advocate for
the petitioner, the matter is fixed for final hearing on 22.11.2010.

(Ravi R.Tripathi, J.)

*Shitole

   

Top