Gujarat High Court
Pandya vs M on 17 June, 2011
Gujarat High Court Case Information System
Print
SCA/3338/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3338 of 2011
=========================================================
PANDYA
KIRANBHAI MAHASHANKAR - Petitioner(s)
Versus
M
& M VIRANI SCIENCE COLLEGE - Respondent(s)
=========================================================
Appearance
:
MR
ANAND B GOGIA for
Petitioner(s) : 1,MR RB GOGIA for Petitioner(s) : 1,
MR KM PATEL,
SR. ADVOCATE WITH MR.VARUN K.PATEL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 17/06/2011
ORAL
ORDER
Heard
learned advocates appearing on behalf of respective parties.
I
have considered submissions made by both learned advocates appearing
on behalf of respective parties at length and considering it,
question involved and raised in present petition requires detailed
examination, hence, RULE.
Learned
advocate Mr. Varun K. Patel waives service of notice of rule on
behalf of respondent.
[H.K.
RATHOD, J.]
#Dave
Top