Gujarat High Court High Court

Akash vs Professional on 15 March, 2010

Gujarat High Court
Akash vs Professional on 15 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   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