Gujarat High Court High Court

National vs District on 7 February, 2011

Gujarat High Court
National vs District on 7 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1348/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1348 of
2011 
 
=================================================
 

NATIONAL
EDUCATION SOCIETY - THROUGH PRESIDENT - Petitioner(s)
 

Versus
 

DISTRICT
PRIMARY EDUCATION OFFICER - DISTRICT VALSAD & 5 - Respondent(s)
 

================================================= 
Appearance
: 
SHIVANIRAJPUROHIT
for Petitioner(s) : 1, 
None for Respondent(s) : 1 - 4. 
MRS.
KRINA CALLA AGP for Respondent(s) : 5, 
MRRUSHABHRSHAH for
Respondent(s) : 6, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 07/02/2011 

 

ORAL
ORDER

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

Mrs.

Krina Calla, learned A.G.P. accepts and waives notice on behalf of
respondents nos. 4 and 5. Mr. Rushab Shah accepts and waives notice
on behalf of respondent no.6. Counsel for the petitioner will serve
three copies of Paper Books on them by tomorrow. Notice on
respondents 1, 2 & 3. Respondents may file affidavits within two
weeks. Post the matter on 14.03.2011. Until further order, the
petitioner may run the institute for the existing students, but will
not admit any fresh student in the institute without prior permission
of the Court. Direct service is permitted.

(S.J.

MUKHOPADHAYA, C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top