Gujarat High Court
Kolli vs Union on 23 June, 2010
Gujarat High Court Case Information System
Print
LPA/528/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 528 of 2010
In
SPECIAL CIVIL APPLICATION No. 3669 of 2010
With
CIVIL
APPLICATION No. 3006 of 2010
In
LETTERS PATENT APPEAL No. 528 of
2010
=============================================
KOLLI
MADHAV SAIRAM REDDY - Appellant(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=============================================
Appearance
:
HL
PATEL ADVOCATES for Appellant(s) : 1,
RULE SERVED for
Respondent(s) : 1,
MRS VD NANAVATI for Respondent(s) : 2 -
3.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/06/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Post
the matter on 09.07.2010. In the meantime, it would be desirable if
the University reconsiders the matter and if possible take some
lenient view. Let a copy of this order be handed over to Shri S.N.
Shelat, Senior Counsel appearing for the University.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu]
Top