SCA/804020/2008 2/ 2 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
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 05/09/2008
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
The
learned counsel appearing for the petitioner submitted that the the
petitioner’s communications dated 13.6.2007 and 2.8.2007 are not
being properly considered by the respondent Committee. The
learned counsel appearing for the respondent -Committee stated that
if the college decides to have different fee structures for
individual subjects within the overall ceiling, details of cost in
respect of each individual subject has to be submitted to the
Committee and only then the Committee will be able to consider the
same.
Having
heard the learned counsel, we issue direction to the Committee to
examine the details as furnished by the petitioner. The petitioner
shall also be given an opportunity of being heard by the Committee to
enable him to explain the details to the Committee and the Committee
shall examine all those details and materials furnished by the
petitioner and pass an order as per the rules within a period of one
month.
Adjourned
to 6th October 2008.
Direct
service is permitted.
(K.S.
RADHAKRISHNAN, C.J.)
(M.S.
SHAH, J.)
zgs/-