Gujarat High Court High Court

Kunal vs Justice on 8 November, 2011

Gujarat High Court
Kunal vs Justice on 8 November, 2011
Author: Y.R.Meena, Honourable Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1538/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1538 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 20920 of 2006
 

with


 

CIVIL
APPLICATION No. 14350 of 2006
 

IN
 

LETTERS
PATENT APPEAL No. 1538 of 2006
 

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


 

KUNAL
PANKAJKUMAR SHAH THRO' NEXT FRIEND - Appellant(s)
 

Versus
 

JUSTICE
R.J. SHAH ( RETD.) & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
ND NANAVATI SR ADVOCATE WITH MR GM JOSHI for Appellant(s) : 1, 
None
for Respondent(s) : 1 - 2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.S.DAVE
		
	

 

 
 


 

Date
: 12/12/2006 

 

 
ORAL
ORDER

Learned
counsel for the appellant – petitioner submits that in view of the
decision of Their Lordships in case of Ruchin Bharat Patel v.
Parents Assn for the M/D Students & Ors., in I.A.Nos.9-10 &
11 & 12 in Civil Appeal No.4480 of 2006 dated 13th
November, 2006, the petitioner ? appellant is entitled for
admission in NRI quota.

Issue
notice to the respondents returnable by 28th December,
2006.

Meanwhile,
the petitioner-appellant be permitted to attend classes.

Direct
service is permitted.

( Y.R.MEENA, Actg.C.J.
)

(
A. S. DAVE, J. )

kailash

   

Top