Gujarat High Court
Mr vs Ms on 6 July, 2011
Gujarat High Court Case Information System
Print
SCA/8440/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8440 of 2011
=========================================
SHEIKH
RUHAN MOHAMMAD FARUK
Versus
STATE
OF GUJARAT and others
=========================================
Appearance :
Mr.
Mihir Joshi, Senior Advocate with MR
SIRAJ R GORI for
Petitioner
Ms.
Krina Calla, AGP for
Respondents
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
on the respondents.
Ms.
Krina Calla, learned AGP, accepts and waives notice on behalf of the
respondents. The respondents may file reply affidavit within two
weeks.
Post
the matter on 1st August 2011. Until further orders, the
petitioner be allowed to pursue First Year MBBS course and be allowed
to appear in the forthcoming examination, subject to the decision in
the case. Result may not be published without prior permission of the
Court.
Direct
service is permitted.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
[SWAMY]
Top