SCA/832020/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8320 of 2008 ================================================= SHRIJI EDUCATION TRUST - Petitioner(s) Versus SAURASHTRA UNIVERSITY - Respondent(s) ================================================= Appearance : MR YN OZA, SR. ADV. WITH MS SRUSHTI A THULA for Petitioner(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1, MR PV HATHI for Respondent(s) : 1, ================================================= CORAM : HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH and HONOURABLE MR.JUSTICE D.H.WAGHELA Date : 01/08/2008 ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Heard
learned counsel for the parties.
At
the oral request of Mr. Y.N. Oza, learned Senior Counsel, leave to
join State of Gujarat (through Secretary, Education Department) as
respondent no.2.
Notice
to newly added respondent returnable on 08.08.2008.
Considering
the fact that the respondent-University has not disclosed any reason
for not granting or not recommending affiliation to the
petitioner-College, even after recognition order granted by the
National Council for Teacher Education (NCTE) in favour of the
petitioner-College on 14/21-012-2007, the respondent-University shall
not insist on obtaining undertakings from the students being allotted
to the petitioner-College.
Direct
service is permitted today.
Registry
shall also communicate this order to the respondent no.1
University by fax at petitioner’s cost.
(M.S.
SHAH, Actg. C.J.)
(D.H. WAGHELA, J.)
[sn
devu] pps