Gujarat High Court
Charutar vs Justice on 26 June, 2008
Bench: Ravi R.Tripathi
SCA/8040/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8040 of 2008 ========================================================= CHARUTAR AROGYA MANDAL - Petitioner(s) Versus JUSTICE R J SHAH (RETD) FEE COMMITTEE (MEDICAL) FOR - Respondent(s) ========================================================= Appearance : MR DC DAVE for Petitioner(s) : 1, MR SUNIT S SHAH for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 26/06/2008 ORAL ORDER
Mr.Sunit
Shah, learned Government Pleader, assures this Court that he will not
seek any further time if he is granted a week’s time as a last chance
to take instructions from the Committee. With reluctance, the Court
grants time.
The
matter is adjourned to 03rd July 2008.
A
copy of this order be made available to the learned Government
Pleader for its onward communication for compliance.
(Ravi
R. Tripathi, J)
Aakar