Gujarat High Court Case Information System
Print
SCA/6199/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6199 of 2010
=========================================================
HIREN
PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
=========================================================
Appearance
:
MR.
PRATIK Y JASANI for
the Petitioner.
Ms. M.L.Shah, Assistant GOVERNMENT PLEADER for
Respondent no.1.
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/05/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
petitioner is allowed to implead Saurashtra University, Rajkot
through its Registrar as 3rd respondent in the writ petition. Let
notice be issued to 2nd and 3rd respondents. Direct service
permitted. Learned Assistant Government Pleader Ms. M.L.Shah accepts
notice on behalf of the first respondent. Notice waived. The
respondents may file affidavit within four weeks. Post the matter on
22nd June, 2010. In the meantime, if the petitioner approaches the
2nd respondent M.P.Shah Medical College, Jamnagar, it will offer to
deposit a sum of Rs. 25000/- as penalty and bond of Rs. 50,000/- in
terms of the order dated 4th March, 2010 passed by Saurashtra
University. The 2nd respondent will accept the same and allow the
petitioner to attend the third semester course subject to the
decision of this case. Direct service permitted.
(S.J.Mukhopadhaya,C.J.)
(Akil
Kureshi,J)
***vcdarji
Top