Gujarat High Court Case Information System
Print
CA/2714/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2714 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2621 of 2009
=========================================
AGARWAL
BHAVNA SURESH &ORS
Versus
UNION
OF INDIA & ORS
=========================================
Appearance :
MS
ANUJA S NANAVATI for
Petitioners
MR PS CHAMPANERI for Respondent No. 1
MR AJ DESAI
AGP for Respondent Nos. 2, 3 & 8
None for Respondent Nos. 3,
9,
MR MITUL K SHELAT for Respondent No. 4
MR DC DAVE for
Respondent Nos. 5 & 7
MRS VD NANAVATI for Respondent No.
6
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/05/2010
ORAL
ORDER
:(Per : HONOURABLE MR.JUSTICE AKIL KURESHI)
The
main petition, being Special Civil Application No. 2621 of 2009
came to be disposed of by a common judgment and order dated
22.04.2010 along with connected petitions. In the said order, a
composite formula dealing with the all situation of medical
students of Kesar Sal Medical College are being provided. In view
of the disposal of the main matter, this Civil Application would not
survive. However, by way of abundant caution, it is provided that
prayers made in this application shall be governed by the operative
order dated 22.04.2010 passed in Special Civil Application No. 2621
of 2009 and connected petitions.
Civil
Application stands disposed of accordingly.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
pnnair
Top