Gujarat High Court High Court

Anshul vs State on 16 February, 2010

Gujarat High Court
Anshul vs State on 16 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13542/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13542 of 2009
 

=========================================================

 

ANSHUL
SURESHKUMAR SHAH & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAXESH T DAVE for
Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
NOTICE SERVED BY DS for Respondent(s) : 3 - 4. 
MR MITUL K
SHELAT for Respondent(s) : 3, 
MR DC DAVE for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 16/02/2010 

 

 
 
ORAL
ORDER

Rule
returnable on 23.02.2010.

In
the meantime, the respondent No.3- University shall accept the forms
of the petitioners subject to further orders of this Court. It is
clarified that if the matter is not heard on the returnable date and
the petitioners appear in the examination, the respondent No.3-
University shall not declare the result of the petitioners.

Direct
service is permitted.

(K.S.JHAVERI,
J.)

niru*

   

Top