Gujarat High Court High Court

Nimisha vs Nirma on 18 February, 2010

Gujarat High Court
Nimisha vs Nirma on 18 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13068/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 13068 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 302 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 3088 of 2008
 

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

NIMISHA
PRADEEP SRIVASTAVA - Petitioner(s)
 

Versus
 

NIRMA
UNIVERSITY OF SCIENCE & TECHOLOGY - Respondent(s)
 

============================================= 
Appearance
: 
MR CHETAN K PANDYA for
Petitioner(s) : 1, 
TRIVEDI  & GUPTA for Respondent(s) :
1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/02/2010  
ORAL ORDER

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

The
main matter having been disposed of, the present application has
become infructuous. The application is accordingly dismissed as
infructuous.

(S.J.

MUKHOPADHAYA, CJ.)

(ANANT
S. DAVE, J.)

zgs/-

   

Top