Gujarat High Court
Gujarat vs Manoj on 8 July, 2008
Gujarat High Court Case Information System
Print
SCA/9045/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9045 of 2008
=========================================================
GUJARAT
UNIVERSITY & 1 - Petitioner(s)
Versus
MANOJ
C. SHASTRI - Respondent(s)
=========================================================
Appearance :
MR
SN SHELAT SR ADV with MR HARSHADRAY A DAVE for
Petitioners : 1-2.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/07/2008
ORAL
ORDER
Heard
Mr.S.N.Shelat, learned Senior Advocate with Mr.H.A.Dave, for the
petitioners.
Rule.
Ad
interim relief in terms of para 7(c).
Notice
as to interim relief returnable on 1.8.2008.
Direct
service is permitted.
(ANANT S. DAVE, J.)
*pvv
Top