Gujarat High Court Case Information System Print SCA/1174320/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 11743 of 2008 ========================================= PATEL DHARABEN CHETANKUMAR THRO GUARDIAN/FATHER - Petitioner(s) Versus STATE OF GUJARAT & 4 - Respondent(s) ========================================= Appearance : MR ABHAYKUMAR P SHAH for Petitioner(s) : 1,MEENA VYAS for Petitioner(s) : 1, MS REETA CHANDARANA, AGP for Respondent(s) : 1, MR PRAKASH K JANI for Respondent(s) : 2, None for Respondent(s) : 3 - 5. ========================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN and HONOURABLE MR.JUSTICE AKIL KURESHI Date : 13/10/2008 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
We
find no reason to entertain this petition since all the management
seats have been filled up. It is further stated by the Management
that the name of the petitioner was in fact included in the list
notified, but he has not turned up for admission. Learned counsel
for the petitioner has disputed this statement. That being a
disputed question, in our writ jurisdiction, we are not expressing
any opinion on this aspect. Since the admission process is already
completed and first semester is also over, at this stage, no
interference is called for. The petition is, therefore, dismissed.
Notice is discharged.
(K.S.Radhakrishnan,
C.J.)
(Akil Kureshi, J.)
(vjn)
Top