Gujarat High Court High Court

Kamdar vs Indian on 25 August, 2010

Gujarat High Court
Kamdar vs Indian on 25 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8732/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8732 of 2010
 

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


 

KAMDAR
EDUCATION TRUST THROUGH TRUSTEE - Petitioner(s)
 

Versus
 

INDIAN
NURSING COUNCIL THROUGH SECRETARY & 2 - Respondent(s)
 

================================================= 
Appearance
: 
MR
HJ NANAVATI for Petitioner(s) : 1, 
MRS KRINA CALLA AGP for
Respondent(s) : 1 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 25/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Mrs.

Krina Calla pointed out an error in the order dated 29.07.2010. It
is stated that she has accepted notice on behalf of 3rd
respondent Chairman, Admission Committee for Professional General
Nursing and Midwifery Course, Asarwa, Ahmedabad, but in the order it
has been recorded that she has waived notice on behalf of 1st
and 2nd respondents. In the circumstances, we order to
record that Mrs. Krina Calla appeared on behalf of the 3rd
respondent and waived notice. Notice be issued to 1st and
2nd respondents. Direct notice or notice by speed post is
permitted. The order dated 29.07.2010 stands modified to the extent
above. Post the matter on 06.09.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top