Gujarat High Court Case Information System Print CA/2714/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 2714 of 2010 In SPECIAL CIVIL APPLICATION No. 2621 of 2009 ========================================= AGARWAL BHAVNA SURESH &ORS Versus UNION OF INDIA & ORS ========================================= Appearance : MS ANUJA S NANAVATI for Petitioners MR PS CHAMPANERI for Respondent No. 1 MR AJ DESAI AGP for Respondent Nos. 2, 3 & 8 None for Respondent Nos. 3, 9, MR MITUL K SHELAT for Respondent No. 4 MR DC DAVE for Respondent Nos. 5 & 7 MRS VD NANAVATI for Respondent No. 6 ========================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE AKIL KURESHI Date : 03/05/2010 ORAL ORDER
:(Per : HONOURABLE MR.JUSTICE AKIL KURESHI)
The
main petition, being Special Civil Application No. 2621 of 2009
came to be disposed of by a common judgment and order dated
22.04.2010 along with connected petitions. In the said order, a
composite formula dealing with the all situation of medical
students of Kesar Sal Medical College are being provided. In view
of the disposal of the main matter, this Civil Application would not
survive. However, by way of abundant caution, it is provided that
prayers made in this application shall be governed by the operative
order dated 22.04.2010 passed in Special Civil Application No. 2621
of 2009 and connected petitions.
Civil
Application stands disposed of accordingly.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
pnnair
Top