Gujarat High Court
Mr.Subhash vs Ms Moxa Thakkar on 22 January, 2010
Gujarat High Court Case Information System
Print
SCA/11360/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11360 of 2009
With
SPECIAL
CIVIL APPLICATION No. 11361 of
2009
======================================
RAVINDRABHAI
TUMBABHAI PATEL
Versus
STATE
OF GUJARAT AND OTHERS
======================================
Appearance :
SPECIAL
CIVIL APPLICATION No.11360 of 2009
MR.SUBHASH
G BAROT for Petitioner.
MS MOXA THAKKAR, AGP for Respondent
No.1.
None for Respondent Nos.2 4.
SPECIAL
CIVIL APPLICATION No.11361 of 2009
MR.SUBHASH
G BAROT for Petitioner.
MS MANISHA NARSINGHANI, AGP for Respondent
No.1.
None for Respondent Nos.2 -
4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 22/01/2010
COMMON
ORAL ORDER
The
petitions were not pressed at this stage with a view to making
appropriate representation to the authority directly as well as
through college concerned. As and when such representation is made,
it may be considered in accordance with law and the decision thereon
may be communicated to the petitioners. With these observations, the
petitions are disposed as withdrawn at this stage.
(D.H.Waghela,
J.)
*malek
Top