Gujarat High Court Case Information System
Print
CA/6960/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6960 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7521 of 2010
=========================================
RAJ
MAHENDRABHAI MEHTA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
DP KINARIWALA for the Petitioner.
Ms. Krina Calla, Assistant
GOVERNMENT PLEADER for Respondent no.1.
None for Respondent(s) : 2
- 4.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 12/07/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
learned counsel for the petitioner and learned Assistant Government
Pleader for the State. Taking into consideration the nature of the
case and that notice has been issued in the main petition-Special
Civil Application No. 7521 of 2010, the respondents are directed that
if the petitioner comes within the zone of admission in M.B.B.S. for
the year 2010-2011, admit him without making any objection with
regard to minimum age, which shall be subject to the result of th
case. The petitioner will not claim any equity on the basis of the
interim order and will not ask for unnecessary adjournment in the
case which will be disposed of at the earliest. Civil Application
stands disposed of. Direct service permitted.
(S.J.Mukhopadhaya,C.J.)
(K.M.Thaker,J)
***vcdarji
Top