Gujarat High Court Case Information System
Print
SCA/8148/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8148 of 2010
=========================================
BOMBAY
PATEL WELFARE SOCIETY - Petitioner(s)
Versus
UNION
OF INDIA THROUGH SECRETARY & 1 - Respondent(s)
=========================================
Appearance :
M/S
THAKKAR ASSOC. for the Petitioner.
Mr. P.S.Champaneri for
respondent no.1.
Mr.
P.K.Jani, Government Pleader for Respondent
no.2.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 16/07/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Taking
into consideration the recommendation of the Dental Council of India
dated 1st September, 2008 at page 133, whereby it recommended the
Central Government not to grant permission to the college in question
for the reasons shown therein, we are of the view that Dental Council
of India should be impleaded as party respondent in the present case.
We accordingly direct the petitioner to implead Dental Council of
India, New Delhi through its Secretary as party respondent no. 3 to
the writ petition. Learned Assistant Solicitor General of India Mr.
P.S.Champaneri accepts notice on behalf of the 1st respondent. Notice
waived. Learned Government Pleader Mr. P.K.Jani accepts notice on
behalf of the 2nd respondent. Notice waived. Issue notice on 1st
respondent. Direct notice/speed post be taken on 3rd respondent. Post
the matter on 2nd August, 2010.
(S.J.Mukhopadhaya,C.J.)
(K.M.Thaker,J)
***vcdarji
Top