Gujarat High Court
Navgujarat vs State on 11 November, 2011
Gujarat High Court Case Information System
Print
SCA/14261/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14261 of 2011
=========================================================
NAVGUJARAT
ARTS & COMMERCE COLLEGE FOR WOMEN - Petitioner(s)
Versus
STATE
OF GUJARAT THRO.UNDER SECRETARY & 6 - Respondent(s)
=========================================================
Appearance
:
MR
AS ASTHAVADI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
7.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 27/09/2011
ORAL
ORDER
Heard
Mr.A.S.Asthavadi, learned advocate for the petitioner. It is
submitted by him that while passing the impugned order dated
1-4/8/2011, copies of the letters and reports dated 19.05.2011 and
24.06.2011, have not been given to the petitioner-College. Therefore,
the said College has not been granted an opportunity to meet the
factual aspects that may have been mentioned therein.
Notice
returnable on 19.10.2011.
(Smt.
Abhilasha Kumari, J.)
(sunil)
Top