Gujarat High Court High Court

================================================= vs Shri Kamal B. Trivedi on 17 August, 2010

Gujarat High Court
================================================= vs Shri Kamal B. Trivedi on 17 August, 2010
Author: G.S.Singhvi,&Nbsp;Honourable Mr.Justice P.B.Majmudar,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/1077/2005	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1077 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 10658 of 2005
 

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

DHARAMSINH
DESAI UNIVERSITY

Versus

STATE
OF GUJARAT AND OTHERS

=================================================
Present:

Shri N.D. Nanavati,
senior advocate assisted by Shri Mitul K Shelat for
Appellant.

Shri Kamal B. Trivedi, Additional Advocate General for
respondent No.1
Shri B.P. Tanna assisted by Shri G. Ramakrishnan
for respondent No.2

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

CORAM
:

HONOURABLE
MR.JUSTICE G.S.SINGHVI

and

HONOURABLE
MR.JUSTICE P.B.MAJMUDAR

Date
: 07/09/2005

(Per
: G.S.Singhvi, J.)

This
appeal is directed against the order dated 1.8.2005 passed by the
learned Single Judge in Special Civil Application No. 10658 of 2005.

Learned
counsel for the parties agree that the appeal maybe disposed of in
the following terms:

(1).

The appellant shall make admissions to Dental courses keeping in view
the Government quota subject to any judicial verdict.

(2). The
appellant shall be free to make admission against the management
quota as was allowed to be done by Karamsad Medical College.

(3).The
appellant will charge fee fixed by Justice R.J. Shah Committee from
the candidates admitted to Dental courses. This would be on adhoc
basis and subject to final determination by the Committee.

(4). For
the present, the State Government will not insist on affiliation of
Dharamsinh Desai University with Gujarat University.

(5). The
parties shall be bound by the law declared by the Supreme Court in
P.A. Inamdar’s case as well as Islamic Acadamy’s case.

Ordered
accordingly.

[G.S.SINGHVI]

JUDGE

[P.B.MAJMUDAR]

JUDGE

mathew

   

Top