Gujarat High Court
Narayani vs National on 10 October, 2011
Gujarat High Court Case Information System
Print
SCA/9132/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9132 of 2011
=========================================================
NARAYANI
MAHILA COLLEGE FOR B.ED EDUCATION RUN BY HARSIDDH - Petitioner(s)
Versus
NATIONAL
COUNCIL FOR TEACHERS EDUCATION THROUGH SECRETARY & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
ABHISHEK M MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 10/10/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
Rule.
Learned advocate Mr.Y.C.Contractor waives service of notice of rule
for respondent No.2 – SNDT.
[A.L.Dave,Actg.CJ.]
[J.B.Pardiwala,J.]
-patel
Top