Gujarat High Court High Court

Arun vs Gujarat on 19 September, 2011

Gujarat High Court
Arun vs Gujarat on 19 September, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/171220/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1712 of 2009
 

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

ARUN
SHUSHILKUMAR BHAKKAD - Petitioner(s)
 

Versus
 

GUJARAT
UNIVERSITY - Respondent(s)
 

=================================================
 
Appearance
: 
MR AD OZA for Petitioner(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MRS VD NANAVATI
for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 24/03/2009 

 

 
ORAL
ORDER

Heard learned advocate
Mr.Oza for the petitioner and Mrs.V.D. Nanavati for the respondent.
Learned advocate Mr.Oza submitted that the University has denied
medal relying on Rule 12, which is printed on re-assessment
application form. Rule 12 is to the effect that, on re-assessment if
marks or result of any student is improved, such student will not be
entitled to receive any medal/ scholarship/ prize on the basis of
that improved marks and/ or result. Learned advocate Mrs.Nanavati
for the University will have to point out as to what is the nature of
these re-assessment rules printed on the re-assessment application
form.

2.
The matter requires consideration. Hence rule.
At the request of Mr.Oza rule is made returnable on 15th
April 2009. Mrs.Nanavati waives service of rule on behalf of the
respondent-University.

3.
Mr.Oza may produce the rules prevailing in other Universities of
the State on the same subject matter. Learned advocate for the
University may file additional reply to the petition pointing out as
to what is the nature of re-assessment rules and what is the sanctity
attached to these rules. At the request of learned advocate Mr.Oza
for the petitioner, the respondent-University is directed to place on
record mark sheets of the students who cleared their 3rd
B.Com. Examination and are awarded one or the other medal whose names
are at serial nos.102 to 112.

(RAVI R. TRIPATHI, J.)

karim

   

Top