Gujarat High Court
Chetnaben vs Saurashtra on 28 September, 2010
Gujarat High Court Case Information System
Print
SCA/12315/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12315 of 2004
=========================================
CHETNABEN
JAYRAMBHAI SAVALIYA - Petitioner(s)
Versus
SAURASHTRA
UNIVERSITY & 4 - Respondent(s)
=========================================
Appearance :
MR
BM MANGUKIYA for
Petitioner(s) : 1,
MR AR THACKER for Respondent(s) : 1,
MR
MUKUND M DESAI for Respondent(s) : 2 - 3.
GOVERNMENT PLEADER for
Respondent(s) : 4,
MS VIRAJ S FOZDAR for Respondent(s) :
5,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 28/09/2010
ORAL
ORDER
Heard
learned Advocate Mr.B.M.Mangukiya for the petitioner.
2. Looking to
the nature of the relief prayed for, no interim orders can be passed
at this stage. However, at the request of the learned Advocate for
the petitioner, the matter is fixed for final hearing on 22.11.2010.
(Ravi R.Tripathi, J.)
*Shitole
Top