Gujarat High Court High Court

Ambaji vs State on 26 April, 2011

Gujarat High Court
Ambaji vs State on 26 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8031/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8031 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 9351 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 9625 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 14284 of
2010 
 
===============================================
 

AMBAJI
PHYSIOTHERAPY COLLEGE MANAGED BY AMBAJI EDUCATION - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

===============================================
Appearance : 
MRPRATIKYJASANI
for Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
RULE SERVED for Respondent(s) : 1 - 2. 
NOTICE SERVED BY DS
for Respondent(s) : 3, 
MR PS CHAMPANERI for Respondent(s) :
3, 
None for Respondent(s) :
4, 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 26/04/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

As
requested by the counsel for the respondent No.3, post the matters on
3rd May, 2011 at 2.30 p.m. on the top of the list.

No
further time will be granted. The cases may be disposed of on the
next date.

The
cases may not be treated as part heard matters.

[
S.J.MUKHOPADHAYA, CJ.]

[K.M.THAKER,
J.]

kdc

   

Top