Gujarat High Court
Gnanyog vs State on 23 September, 2010
Gujarat High Court Case Information System
Print
SCA/12399/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12399 of
2010
=================================================
GNANYOG
EDUCATION AND WELFARE TRUST THROUGH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
=================================================
Appearance
:
MR
BP GUPTA for Petitioner(s) : 1,
MRS. KRINA CALLA, AGP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/09/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mrs.
Krina Calla, learned A.G.P. accepts notice on behalf of the
respondents and waives notice. Direct service is permitted. A
week’s time is allowed to file reply affidavit. Case may be disposed
of at the stage of admission. Post the matter on 30.09.2010.
Pendency of the case shall not stand in the way of Admission
Committee for Professional Medical Educational Course, B.J. Medical
College, Ahmedabad, to allot students to the petitioner-institute.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top