Gujarat High Court High Court

================================================= vs Ms Tk Patel on 19 June, 2008

Gujarat High Court
================================================= vs Ms Tk Patel on 19 June, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6855/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6855 of 2008
 

In
 

SPECIAL
CIVIL APPLICATION No.6150 of 2008
 

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


 

SHARDA
EDUCATION TRUST SANCHALIT SAHAJNAND COLLEGE OF
 

Versus
 

STATE
OF GUJARAT AND ANOTHER
 

=================================================
 Appearance : 
MR
RJ GOSWAMI for the Applicant 
MS TK PATEL, ASSISTANT GOVERNMENT
PLEADER for the
Respondents 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 


 

Date
: 19/06/2008 

 

 


 

ORAL
ORDER

RULE.

Mr.T.K.Patel, learned Assistant Government Pleader, waives service
of Rule on behalf of the respondents.

Under
the order dated 08.05.2008, the applicant was required to deposit
certain sum. The applicant could not deposit the same within the
time limit prescribed under the order, hence this Civil Application
is filed seeking indulgence that the applicant be permitted to
deposit that amount and the Registry be directed to accept that
amount so that the applicant college can get the allotment of the
students.

The
application is allowed. The applicant is directed to deposit the
amount on or before 20.06.2008. Office is directed to accept the
amount along with undertaking filed by the concerned applicant. Rule
is made absolute. No costs.

(RAVI
R.TRIPATHI, J.)

*Shitole

   

Top