Gujarat High Court High Court

Kiran vs Gujarat on 14 June, 2010

Gujarat High Court
Kiran vs Gujarat on 14 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5890/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5890 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6407 of 2010
 

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


 

KIRAN
VINAYAKBHAI DOMADIA & 5 - Petitioner(s)
 

Versus
 

GUJARAT
UNIVERSITY & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HARDIK C RAWAL for the Petitioners. 
Mr. S.N.Shelat, Senior
Advocate with MRS VD NANAVATI for Respondent no.1. 
Mr. A.J.Desai,
Assistant GOVERNMENT PLEADER for Respondent
no.2. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 14/06/2010 

 

 
					ORAL
ORDER

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

As
it is stated that this Court in the main petition Special Civil
Application No. 6407 of 2010 has directed the University to follow
the order passed by the Supreme Court, the University is bound to
follow such direction. No further order is required to be passed in
this case. Civil Application stands disposed of.

(S.J.Mukhopadhaya,C.J.)

(Akil
Kureshi,J)

***vcdarji

   

Top