Gujarat High Court
Akash vs Professional on 15 March, 2010
Gujarat High Court Case Information System
Print
SCA/8053/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8053 of 2009
=========================================
AKASH
LALJIBHAI GAMDHA (PATEL),
THRO'
HIS UNCLE DHARMESHBHAI - Petitioner(s)
Versus
ADMISSION
COMMITEE FOR
PROFESSIONAL
COURSES (ACPC) & 2 - Respondent(s)
=========================================
Appearance :
MR
SK PATEL for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
M/S TRIVEDI & GUPTA for Respondent(s) : 2,
NOTICE SERVED
for Respondent(s) : 3,
SERVED BY RPAD - (N) for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the University is allowed a week’s time to obtain instruction
whether they cancelled petitioner’s admission and whether the third
respondent has been admitted against the petitioner. They will also
state whether it is agreed to accommodate both the petitioner and 3rd
respondent in the same college in question.
Post
the matter on 23.3.2010 in Ist Board.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top