Gujarat High Court
Gujarat vs Union on 23 December, 2010
Gujarat High Court Case Information System
Print
SCA/9006/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9006 of 2010
=================================================
GUJARAT
MEDICAL EDUCATION & RESEARCH SOCIETY THROUGH & 1 -
Petitioner(s)
Versus
UNION
OF INDIA THROUGH SECRETARY & 1 - Respondent(s)
=================================================
Appearance :
MR
PK JANI, GOVERNMENT
PLEADER for Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 - 2,
2.2.1,2.2.2
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 04/08/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
on both sets of 2nd respondent. The petitioner may serve
the notice by direct service and/or by speed post.
If
there is any counsel for the Medical Council of India, the petitioner
will serve the notice on him.
So
far as the 1st respondent Union of India is concerned,
let the notice be served on Mr PS Champaneri by tomorrow.
The
respondents may file their respective affidavit within one week.
Post
the matter on 23rd August, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top