Gujarat High Court High Court

Lokmanya vs National on 16 February, 2010

Gujarat High Court
Lokmanya vs National on 16 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1433/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1433 of 2010
 

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


 

LOKMANYA
COLLEGE OF EDUCATION, MANAGED BY VARDHMAN - Petitioner(s)
 

Versus
 

NATIONAL
COUNCIL FOR TEACHER EDUCATION, WESTERN REGION & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MS
SRUSHTI A THULA for Petitioner(s) : 1, 
None for Respondent(s) : 1
- 3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 16/02/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Let
notice be issued on the respondents. Direct notice is permitted.

The
case may be disposed of at the stage of admission.

Post
the matter on 4th March, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE, J.]

sundar/-

   

Top