Gujarat High Court Case Information System
Print
CA/7709/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7709 of 2008
In
LETTERS
PATENT APPEAL No. 630 of 2008
In
SPECIAL CIVIL APPLICATION No. 5410 of 2008
=============================================
MODI
NILAY BHADRESHBHAI & 70 - Petitioner(s)
Versus
SMT
N H L MUNICIPAL MEDICAL COLLEGE & 62 - Respondent(s)
=============================================
Appearance :
MR
HARSHADRAY A DAVE for Petitioner(s) : 1 - 71.MR HARDIK A DAVE for
Petitioner(s) : 1 - 71.
MR KAMAL B TRIVEDI M/S TRIVEDI & GUPTA
for Respondent(s) : 1 - 2.
None for Respondent(s) : 3,5 -
63.
GOVERNMENT PLEADER for Respondent(s) :
4,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/10/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Heard
learned counsel for the parties.
Considering
the facts and circumstances of the case, we are inclined to give
directions to the applicants-students who have just completed the
course to pay the balance amount of Rs.86,250/- on or before 15th
November, 2008 with the Registry of this Court.
So
far as the applicants-students who are in the last year and third
year of their studies are concerned, they are directed to deposit
Rs.1,00,000/-towards the remaining fees with the Registry of this
Court on or before 15th November, 2008.
Post
the matter on 17th November, 2008.
(K.S. RADHAKRISHNAN, C.J.)
(AKIL
KURESHI, J.)
kailash
Top