Gujarat High Court High Court

Sarvoday vs State on 21 July, 2010

Gujarat High Court
Sarvoday vs State on 21 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7142/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7142 of 2010
 

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


 

SARVODAY
KELAVANI SAMAJ THROUGH SECRETARY AND TRUSTEE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BD KARIA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 3. 
MR UDAY R BHATT for Respondent(s) : 4 -
5. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 21/07/2010 

 

ORAL
ORDER

It
appears that the very petitioner has preferred another petition,
being Special Civil Application No. 6492/2010, treating it under the
matter relating to students and education.

It
appears to this Court that both the petitions are interconnected and
to avoid any further conflicting orders, both are required to be
heard by one Bench.

Under
the circumstances, stand over to 30/07/2010. In the meantime,
Registry to obtain appropriate order from the Hon’ble the Chief
Justice for placing both the matters before one Bench so as to avoid
any further conflicting orders.

(M.R.

SHAH, J.)

siji

   

Top