Gujarat High Court High Court

Mr vs Ms on 6 July, 2011

Gujarat High Court
Mr vs Ms on 6 July, 2011
Author: Mr.S.J.Mukhopadhaya, Honourable Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8440/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 8440 of 2011
 

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

SHEIKH
RUHAN MOHAMMAD FARUK 

 

Versus
 

STATE
OF GUJARAT and others
 

=========================================
 
Appearance :
 

Mr.
Mihir Joshi, Senior Advocate with MR
SIRAJ R GORI for
Petitioner
 

Ms.
Krina Calla, AGP for
Respondents 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Notice
on the respondents.

Ms.

Krina Calla, learned AGP, accepts and waives notice on behalf of the
respondents. The respondents may file reply affidavit within two
weeks.

Post
the matter on 1st August 2011. Until further orders, the
petitioner be allowed to pursue First Year MBBS course and be allowed
to appear in the forthcoming examination, subject to the decision in
the case. Result may not be published without prior permission of the
Court.

Direct
service is permitted.

[S.J.

MUKHOPADHAYA, C.J.]

[ANANT
S. DAVE, J.]

[SWAMY]

   

Top