Gujarat High Court Case Information System
Print
SCA/8876/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8876 of 2008
=========================================================
KAMDAR
EDUCATION TRUST THROUGH TRUSTEE CHANDRESHKUMAR - Petitioner(s)
Versus
VICE
CHANCELLOR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HJ NANAVATI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 03/07/2008
ORAL
ORDER
Heard
Mr.H.J. Nanavati, learned advocate for petitioner. A copy of the
list of ‘granted’ and ‘self-financed’ colleges is made available for
perusal. The learned advocate seeks permission to place the same as
Annexure. Permission is granted.
Notice,
returnable on 07th July 2008.
Mr.Nanavati
makes a statement that letter dated 24th June 2008 was
communicated to the petitioner on 28th June 2008. Since
thereafter petitioner-College approached respondent-University
authorities, who finally circulated a list of the ‘granted’ and
‘self-financed’ colleges, wherein the name of petitioner was removed
without therebeing any further communication in that regard.
Ad
interim relief in terms of paragraph no.7(A).
Direct
Service is permitted.
(Ravi
R. Tripathi, J)
Aakar
Top