Gujarat High Court High Court

Pande vs Gujarat on 30 March, 2010

Gujarat High Court
Pande vs Gujarat on 30 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2490/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 2490 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1397 of 2010
 

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


 

PANDE
KRISHNA MURARI & 154 - Petitioner(s)
 

Versus
 

GUJARAT
UNIVERSITY & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
DC DAVE for Petitioner(s) : 1 - 155. 
None for Respondent(s) : 1 -
2. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 30/03/2010 

 

 
ORAL
ORDER

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

Perused
the petition for amendment of memo of the writ petition. Having
satisfied, we allow the petitioner to amend the prayer as sought for.

Civil
Application stands disposed of.

Special
Civil Application No.1397 of 2010 to be listed on 15th
April 2010.

(S.

J. MUKHOPADHAYA, C.J. )

(
AKIL KURESHI, J. )

kailash

   

Top