Gujarat High Court
Rajdeep vs Chairman on 18 November, 2010
Gujarat High Court Case Information System
Print
SCA/14015/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14015 of 2010
=================================================
RAJDEEP
DANKUBHAI KHAVAD THROUGH FATHER DANKUBHAI LAGHUBHAI - Petitioner(s)
Versus
CHAIRMAN
ADMISSION COMMITTEE FOR & 4 - Respondent(s)
=================================================
Appearance :
MR
TUSHAR L SHETH for Petitioner(s) : 1,
MR SANDEEP R
LIMBANI for Petitioner(s) : 1,
MR AJ DESAI, AGP for Respondent(s)
: 1 - 4.
RULE SERVED BY DS for Respondent(s) :
5,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 18/11/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Today,
a draft amendment has been filed. Having heard the counsel for the
parties, the draft amendment for amendment of grounds and prayer is
allowed.
The
respondents are allowed a week’s time to file reply.
Post
the matter on 25th November, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[K.M.
THAKER, J.]
sundar/-
Top