Gujarat High Court High Court

Mahendrakumar vs Thro’ on 5 August, 2010

Gujarat High Court
Mahendrakumar vs Thro’ on 5 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/669/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 669 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 23617 of 2005
 

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


 

MAHENDRAKUMAR
M.TRIVEDI - Appellant(s)
 

Versus
 

V.V.P.ENGINEERING
COLLEGE 

 

THRO'
ITS PRINCIPAL & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
VAIBHAV A VYAS for Appellant(s) : 1, 
MR PANKAJ R DESAI for
Respondent(s) : 1, 
MR JASWANT SHAH, ASSTT.GOVERNMENT PLEADER for
Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 05/08/2010 

 

 
ORAL
ORDER

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

The
son of the petitioner after completing 12th Standard
Examination in the year 2005, applied for admission to B.E
(Bio-Technology) course in the management quota in V.V Engineering
College. On 8.6.2005 he deposited a sum of Rs. 36,000/- and
subsequently he paid the rest of the amount of Rs. 1,08,000/- i.e.
total Rs. 1,44,000/-. In the declaration form jointly signed by the
petitioner (father) and the student (son), they agreed that they will
abide by the terms and conditions of the admission, wherein some
stipulation was made with regard to non-refund of the amount.
Petitioner’s son subsequently got admission in some other course in
another college and he joined there, and wanted refund of the sum of
Rs. 1,44,000/-. Having not paid the amount, the writ petition was
preferred and dismissed, giving rise to this appeal.

The
case was earlier taken up for hearing when it was agreed upon
between the parties that if the respondent college refunds a sum of
Rs. 1 lakh to the petitioner, the matter can be settled. Learned
counsel for the first respondent today handed over an account payee
cheque bearing No. 594948 dated 3.8.2010 issued by VVP Engineering
College, on Rajkot Nagrik Sahakari Bank Limited for an amount of Rs.
1 lakhs in the name of petitioner Mahendrakumar M. Trivedi for onward
transmission to the petitioner.

In
view of the aforesaid settlement reached between the parties before
the Court and handing over the cheque in presence of the Court, no
further order is required to be passed. We may only mention that the
settlement has been made by first respondent without prejudice to its
right that the petitioner would not claim any further amount, and
that no other student can cite this case as precedence. The appeal
stands disposed of. No costs.

(S.J.

Mukhopadhaya, C.J.)

(K.M.

Thaker, J.)

*/Mohandas

   

Top