Gujarat High Court High Court

Navjivan vs State on 2 August, 2011

Gujarat High Court
Navjivan vs State on 2 August, 2011
Author: Mr.S.J.Mukhopadhaya, Honourable K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16508/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16508 of 2010
 

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


 

NAVJIVAN
EDUCATION TRUST THROUGH MANAGING TRUSTEE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
Y.N. OZA, SR. ADV. WITH MR
BP GUPTA for Petitioner(s) : 1, 
MR JASWANT K. SHAH AGP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 27/12/2010 

 

ORAL
ORDER

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

English
translation of the Gujarati documents be supplied by the next date.
Mr. Jaswant K. Shah, learned A.G.P. appears for the 1st respondent
and waived notice. Counsel for the petitioner shall supply a copy of
Paper Book by tomorrow to the learned A.G.P. Let notice be issued on
the 2nd respondent. Direct notice is permitted. Case may be
disposed of at the stage of admission. Post the matter on
21.01.2011. Till the next date, the students may continue in the
petitioner’s institute.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top