Gujarat High Court
Akhil vs Chief on 3 August, 2011
Gujarat High Court Case Information System
Print
SCA/2877/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2877 of 2011
With
SPECIAL
CIVIL APPLICATION No. 2399 of 2011
=========================================================
AKHIL
GUJARAT RAJY SHALA SANCHALAK MANDAL THROUGH TRUSTEES & 6 -
Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH
CHIEF
SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
S.N.SHELAT, LEARNED SENIOR COUNSEL with MR GM AMIN
for
Petitioner(s) : 1 - 7.
MR KAMAL B. TRIVEDI, ADVOCATE GENERAL with
MS. SANGITA VISHEN, ASSTT.GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
MR AD OZA for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 03/08/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
in part.
Post
the case for further hearing on 8th August, 2011 at 2.30 P.M on the
top of the list.
(S.J.
Mukhopadhaya, C.J.)
(J.B.
Pardiwala, J.)
*/Mohandas
Top