Narayani vs National on 10 October, 2011

0
47
Gujarat High Court
Narayani vs National on 10 October, 2011
Author: A.L.Dave, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9132/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9132 of 2011
 

 
 
=========================================================

 

NARAYANI
MAHILA COLLEGE FOR B.ED EDUCATION RUN BY HARSIDDH - Petitioner(s)
 

Versus
 

NATIONAL
COUNCIL FOR TEACHERS EDUCATION THROUGH SECRETARY & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ABHISHEK M MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 10/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)

Rule.

Learned advocate Mr.Y.C.Contractor waives service of notice of rule
for respondent No.2 – SNDT.

[A.L.Dave,Actg.CJ.]

[J.B.Pardiwala,J.]

-patel

   

Top

LEAVE A REPLY

Please enter your comment!
Please enter your name here