Gujarat High Court
Nitin vs Sanchalakshri-Arun on 18 April, 2011
Gujarat High Court Case Information System
Print
SCA/17253/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17253 of 2005
=================================================
NITIN
TRAMBAKLAL MEHTA - Petitioner(s)
Versus
SANCHALAKSHRI-ARUN
VIDYASHRAM HIGH SCHOOL & 2 - Respondent(s)
=================================================
Appearance
:
MS MAMTA R VYAS for Petitioner
No(s).: 1.
None for Respondent
No(s).: 1,3.
GOVERNMENT PLEADER for
Respondent No(s).:
2.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE P.B.MAJMUDAR
Date
: 23/08/2005
ORAL
ORDER
Ms.Vyas
for the petitioner states that subject to rights and contentions of
the petitioner, the petitioner will immediately join respondent No.3
school and will report to this Court on the next date of hearing.
It
is clarified that the petitioner can join the respondent No.3 school
subject to his rights and contentions.
In
order to find out whether the petitioner has joined the respondent
No.3 school or not, S.O. to 1st September 2005.
(P.B.MAJMUDAR,
J.)
*Shitole
Top