Gujarat High Court High Court

Government Pleader For … vs 2 on 28 September, 2011

Gujarat High Court
Government Pleader For … vs 2 on 28 September, 2011
Author: A.L.Dave, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8031/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8031 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 5309 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 8197 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 9351 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 9625 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 12373 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 12398 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 14284 of 2010
 

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

 

AMBAJI
PHYSIOTHERAPY COLLEGE MANAGED BY AMBAJI EDUCATION 

 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 

 

=========================================================
 
Appearance
: 
MRPRATIKYJASANI
for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
RULE SERVED for Respondent(s) : 1 - 4. 
MR PS CHAMPANERI for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 28/09/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)

Heard.

Office is directed to correct the cause title and remove Special
Civil Application No. 8197 of 2010 from the judgment dated 08.09.2011
passed in Special Civil Application No.8031 of 2010 and allied
matters. Necessary changes shall be effected in the computer record
also.

[A.L.Dave,Actg.CJ.]
[J.B.Pardiwala,J.]

-patel

   

Top