Gujarat High Court Case Information System
Print
SCA/1174320/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11743 of 2008
=========================================
PATEL
DHARABEN CHETANKUMAR THRO GUARDIAN/FATHER - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
ABHAYKUMAR P SHAH for Petitioner(s) : 1,MEENA
VYAS for Petitioner(s) : 1,
MS
REETA CHANDARANA, AGP for
Respondent(s) : 1,
MR
PRAKASH K JANI for Respondent(s) : 2,
None
for Respondent(s) : 3 - 5.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 13/10/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
We
find no reason to entertain this petition since all the management
seats have been filled up. It is further stated by the Management
that the name of the petitioner was in fact included in the list
notified, but he has not turned up for admission. Learned counsel
for the petitioner has disputed this statement. That being a
disputed question, in our writ jurisdiction, we are not expressing
any opinion on this aspect. Since the admission process is already
completed and first semester is also over, at this stage, no
interference is called for. The petition is, therefore, dismissed.
Notice is discharged.
(K.S.Radhakrishnan,
C.J.)
(Akil Kureshi, J.)
(vjn)
Top