Gujarat High Court High Court

Parents vs Dean on 6 September, 2011

Gujarat High Court
Parents vs Dean on 6 September, 2011
Author: D.H.Waghela,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/2282/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 2282 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 18956 of 2005
 

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

 

PARENTS
ASSOCIATION OF MEDICAL/DENTAL STUDENTS - Petitioner(s)
 

Versus
 

DEAN-
PRAMUKH SWAMI MEDICAL COLLEGE & 7 - Respondent(s)
 

==============================================================
 
Appearance
: 
MR
AR THACKER for
Petitioner(s) : 1, 
MR DC DAVE for Respondent(s) : 1, 
MR MITUL K
SHELAT for Respondent(s) : 2 - 4. 
MRS VD NANAVATI for
Respondent(s) : 5 - 6. 
MR MR MENGDEY AGP for Respondent(s) : 7, 
MS
MAHROOK N KERRAVALA, Advocate, on behalf of                     
TANNA ASSOCIATES for Respondent(s) :
8, 
=====================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 28/02/2006 

 

ORAL
ORDER

RULE
service of which is waived by learned counsel for the respondents.
Ad-interim relief in terms of para 11(C). S.O. to 13.3.2006.
Direct Service is permitted.

Sd/-

(
D.H.WAGHELA, J.)

(KMG
Thilake)

   

Top