SCA/8113/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8113 of 2008 ========================================================= AKHIL ANJANA KELEVANI MANDAL & 1 - Petitioner(s) Versus GUJARAT UNIVERSITY - Respondent(s) ========================================================= Appearance : MR TUSHAR MEHTA for Petitioner(s) : 1 - 2. NOTICE SERVED BY DS for Respondent(s) : 1, MRS VD NANAVATI for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN and HONOURABLE MR.JUSTICE AKIL KURESHI Date : 20/10/2008 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
1. Petitioners
are permitted to implead State of Gujarat as a party respondent.
2. Learned
counsel appearing for the petitioners submits that the petitioners
have a remedy of filing an appeal to the State Government under
Section 33 (8) of the Gujarat University Act, 1950.
3. In
above circumstance, the petition is disposed of making it clear that
if the petitioners prefer an appeal to the State Government, the same
shall be decided within six weeks from the receipt of the appeal.
4. With
the above direction, the petition is disposed of. Notice is
discharged. No order as to costs.
(K.S.
Radhakrishnan, C.J.)
(Akil
Kureshi, J.)
…
(karan)