Gujarat High Court High Court

Dayaram vs State on 7 February, 2011

Gujarat High Court
Dayaram vs State on 7 February, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/532/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 532 of 2011
 

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

 

DAYARAM
KELVANI MANDAL THROUGH PRESIDENT/SECRETARY - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MAMTA R VYAS for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 07/02/2011 

 

 
 
ORAL
ORDER

Learned
advocate Ms.Mamta R.Vyas for the petitioner is inquired as to whether
there is any law which makes it mandatory for the school to go on
admitting the students. In other words, whether the school has no
option to say ‘no’ to any student even when its hands are full.
Learned advocate for the petitioner wants week’s time. The matter is
adjourned to 14.2.2011.

(RAVI
R.TRIPATHI,J)

pathan

   

Top