Gujarat High Court High Court

None For Respondent(S) : vs 2 on 4 April, 2011

Gujarat High Court
None For Respondent(S) : vs 2 on 4 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4255/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4255 of 2011
 

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


 

AARTIBEN
SURESHBHAI NAKUM 

 

Versus
 

M
P SHAH MUNICIPAL COLLEGE OF COMMERCE & ANOTHER
 

=================================================
 
Appearance : 
MR
TUSHAR L SHETH for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 04/04/2011 

 

ORAL
ORDER

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

Let
notice be issued on the respondents. Direct notice is permitted.
Case may be disposed of at the stage of admission. Post the matter
on 22nd April 2011
within 10 cases. During the pendency of the case, the respondents
will allow the petitioner to attend second Semester of First Year
B.Com and will allow the petitioner to appear in the forthcoming
First Year B.Com Examinations on deposition of arrears of fee,
examination fee, etc. subject to the decision of this case. Direct
Service is permitted.

(S.J. Mukhopadhaya, CJ.)

(J.B.Pardiwala, J.)

*mohd

   

Top