Gujarat High Court Case Information System
Print
SCA/922720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9227 of 2008
=========================================
PATEL
ARPITA DHIRENDRABHAI THRO POA-MITULBHAI PRAHLADBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
BM MANGUKIYA for Petitioner(s) : 1,MS BELA A PRAJAPATI for
Petitioner(s) : 1,
MR KAMAL B. TRIVEDI AG WITH MS SANGEETA VISHEN
AGP for Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
1 - 2.
M/S TRIVEDI & GUPTA for Respondent(s) :
3
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/10/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
We
find it unnecessary to keep this matter pending, especially when the
petitioner has not produced in time the equivalence certificate meant
for abroad students and the provisional eligibility certificate from
Gujarat University for admission to MBBS Course under the reserved
quota of Non-Resident Indians.
Moreover,
we are informed that all the 23 seats in the NRI quota are already
filled up. That being the situation, we find no merit in this
petition and the same stands dismissed accordingly. Notice is
discharged.
(K.S.
RADHAKRISHNAN, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top