Gujarat High Court High Court

Kamdar vs Vice on 3 July, 2008

Gujarat High Court
Kamdar vs Vice on 3 July, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8876/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8876 of 2008
 

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

 

KAMDAR
EDUCATION TRUST THROUGH TRUSTEE CHANDRESHKUMAR - Petitioner(s)
 

Versus
 

VICE
CHANCELLOR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HJ NANAVATI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 03/07/2008 

 

ORAL
ORDER

Heard
Mr.H.J. Nanavati, learned advocate for petitioner. A copy of the
list of ‘granted’ and ‘self-financed’ colleges is made available for
perusal. The learned advocate seeks permission to place the same as
Annexure. Permission is granted.

Notice,
returnable on 07th July 2008.

Mr.Nanavati
makes a statement that letter dated 24th June 2008 was
communicated to the petitioner on 28th June 2008. Since
thereafter petitioner-College approached respondent-University
authorities, who finally circulated a list of the ‘granted’ and
‘self-financed’ colleges, wherein the name of petitioner was removed
without therebeing any further communication in that regard.

Ad
interim relief in terms of paragraph no.7(A).

Direct
Service is permitted.

(Ravi
R. Tripathi, J)

Aakar

   

Top