Gujarat High Court
Ninama vs Commissioner-Health on 6 October, 2010
Gujarat High Court Case Information System
Print
ST/9444/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
STAMP
NUMBER (SPL.C.A.) No. 9444 of 2010
=========================================================
NINAMA
VINODKUMAR SALUJI - Petitioner(s)
Versus
COMMISSIONER-HEALTH
& MEDICAL SERVICES & MEDICAL EDUCATION & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
JV JAPEE for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 06/10/2010
ORAL
ORDER
The
fact that the petition is filed without being signed by the learned
advocate, it is no filing in the eye of law. Hence the matter is
dismissed. However, with a view to see that no injustice is done to
the petitioner, it is clarified that the petitioner can file another
petition for the same relief.
(RAVI
R. TRIPATHI, J.)
karim
Top