Gujarat High Court
Shri vs National on 11 February, 2010
Gujarat High Court Case Information System
Print
CA/10998/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 10998 of 2009
In
SPECIAL
CIVIL APPLICATION No. 4594 of 2009
With
CIVIL
APPLICATION No. 10999 of 2009
In
SPECIAL
CIVIL APPLICATION No. 4595 of 2009
With
CIVIL
APPLICATION No. 11000 of 2009
In
SPECIAL
CIVIL APPLICATION No. 4596 of
2009
==================================================================
SHRI
MORVI SARVAJANIK KELAVANI MANDAL SANCHALIT M S K M B.ED -
Petitioner(s)
Versus
NATIONAL
COUNCIL FOR TEACHER'S EDUCATION WESTERN REGION & 4 -
Respondent(s)
=========================================================
Appearance
:
MS
SRUSHTI A THULA for
Petitioner(s) : 1,
MR AJ SHASTRI for Respondent(s) : 1,
None
for Respondent(s) : 2, 4,
MR HRIDAY BUCH for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 11/02/2010
ORAL
ORDER
(Per : HONOURABLE
MS. JUSTICE R.M.DOSHIT)
Heard
the learned advocates on interim relief, pending the petitions. The
matter at dispute is the recognition of the B.Ed. Colleges in the
State of Gujarat. The future of the students being at stake, the
petitions require to be heard expeditiously. The Registry will post
the entire group of matters for hearing on 17th
February 2010.
(K.M.Thaker,J.)
(Ms. R.M. Doshit,J.)
Suresh*
Top