Gujarat High Court High Court

Raj vs State on 12 July, 2010

Gujarat High Court
Raj vs State on 12 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6960/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6960 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 7521 of 2010
 

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


 

RAJ
MAHENDRABHAI MEHTA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DP KINARIWALA for the Petitioner. 
Ms. Krina Calla, Assistant
GOVERNMENT PLEADER for Respondent no.1. 
None for Respondent(s) : 2
- 4. 
========================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 12/07/2010 

 

 
 
					ORAL
ORDER

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

Heard
learned counsel for the petitioner and learned Assistant Government
Pleader for the State. Taking into consideration the nature of the
case and that notice has been issued in the main petition-Special
Civil Application No. 7521 of 2010, the respondents are directed that
if the petitioner comes within the zone of admission in M.B.B.S. for
the year 2010-2011, admit him without making any objection with
regard to minimum age, which shall be subject to the result of th
case. The petitioner will not claim any equity on the basis of the
interim order and will not ask for unnecessary adjournment in the
case which will be disposed of at the earliest. Civil Application
stands disposed of. Direct service permitted.

(S.J.Mukhopadhaya,C.J.)

(K.M.Thaker,J)

***vcdarji

   

Top