Gujarat High Court High Court

Priyanka vs Chairman on 18 November, 2010

Gujarat High Court
Priyanka vs Chairman on 18 November, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14098/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14098 of 2010
 

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


 

PRIYANKA
JAYANTKUMAR DOSHI THRO'RAJNIKANT KANTILAL SHAH - Petitioner(s)
 

Versus
 

CHAIRMAN
ADMISSION COMMITTEE FOR & 4 - Respondent(s)
 

=================================================
 
Appearance : 
MR
TUSHAR L SHETH for Petitioner(s) : 1,                                
                                                        MR SANDEEP R
LIMBANI for Petitioner(s) : 1, 
MR AJ DESAI, AGP for Respondent(s)
: 1 - 4. 
NOTICE SERVED BY DS for Respondent(s) :
5, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 18/11/2010  
ORAL ORDER

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

Today,
a draft amendment has been filed. Having heard the counsel for the
parties, the draft amendment for amendment of grounds and prayer is
allowed.

The
respondents are allowed a week’s time to file reply.

Post
the matter on 25th November, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[K.M.

THAKER, J.]

sundar/-

   

Top