Gujarat High Court High Court

B.A.Dangar vs Chairman on 26 July, 2011

Gujarat High Court
B.A.Dangar vs Chairman on 26 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9260/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9260 of 2011
 

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

 

B.A.DANGAR
HOMEOPETHIC MEDICAL COLLEGE THROUGH PRINCIPAL - Petitioner(s)
 

Versus
 

CHAIRMAN,CENTRALISED
ADMISSION COMMITTEE FOR PROFESSIONAL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YATIN N OZA, SR. ADVOCATE WITH MR PRADEEP PATEL
for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 26/07/2011  
ORAL ORDER

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

Notice
on the respondent.

Respondent
to file reply affidavit within two weeks. Post the matter on 9th
August, 2011 within ten cases.

In
the meantime, if the college or institution in question run by the
petitioner is found to be recognized by the Central Council of
Homoeopathy, recognized by any of the University of Gujarat and
affiliated by the State Government for the year 2011-2012, and if the
petitioner produces photostate copy of certificate of such
recognition by the University as approved by the State Government,
the respondent may allot students in favour of such petitioner.

Direct
service permitted today.

[S.J.

MUKHOPADHAYA, CJ.]

[J.B.

PARDIWALA, J.]

pirzada/-

   

Top