Gujarat High Court Case Information System
Print
SCA/1183620/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11836 of
2008
=========================================
MINOR
SWATI MANILAL SANGANI THRO MANILAL BHIKHABHAI - Petitioner(s)
Versus
ADMISSION
COMMITTEE FOR PROFESSIONAL COURSES, & 1 - Respondent(s)
=========================================
Appearance :
MR
SP MAJMUDAR for Petitioner(s) : 1,MR PP MAJMUDAR
for Petitioner(s) : 1,
MR DIPEN DESAI for Respondent(s) : 1,
RULE
SERVED BY DS for Respondent(s) :
2.
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 30/09/2008
ORAL ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
Learned
advocate for the petitioner states that respondent No. 2
Management has complied with the interim order dated 26.09.2008 of
this Court and the petitioner is accordingly admitted to BDS Course
and has also paid the fees which are accepted by respondent No. 2
College on 29.09.2008 under Receipt Nos. 266 and 341.
Nobody
appears for respondent No. 2.
The
above interim direction was given by us as the petitioner had
obtained 176 merit marks as against the admission granted to a
student with 148 marks. We, therefore, allow the petition in terms
of the interim order dated 26.09.2008, but before parting with the
matter, we direct respondent No. 1 Admission Committee to look
into the matter and take appropriate action against respondent No. 2
if denial of admission to the petitioner earlier was illegal or
arbitrary.
Liberty
to apply in case of difficulty.
(MOHIT
S. SHAH, J.)
(AKIL
KURESHI, J.)
mrpandya*
Top