Gujarat High Court High Court

Muslim vs National on 1 March, 2011

Gujarat High Court
Muslim vs National on 1 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7539/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7539 of
2010 
 
=================================================
 

MUSLIM
VIDHYARTHI PRAGATI MANDAL TRUST, THROUGH PRESIDENT - Petitioner(s)
 

Versus
 

NATIONAL
COUNCIL FOR TEACHER EDUCATION & 1 - Respondent(s)
 

================================================= 
Appearance
: 
MR
HJ NANAVATI for Petitioner(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1 - 2. 
MR AJ SHASTRI for Respondent(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 25/02/2011 

 

ORAL
ORDER

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

Learned
counsel for the petitioner submits that the respondent – National
Council For Teacher Education reconsidered the case of the
petitioners and on such reconsideration has already granted
recognition to the institute run by the petitioner-trust. In view of
such order, the case has become infructuous. The writ petition is
accordingly disposed of. No costs.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top