Gujarat High Court High Court

Rajubaben vs State on 24 August, 2011

Gujarat High Court
Rajubaben vs State on 24 August, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3043/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3043 of 2011
 

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

 

RAJUBABEN
DADBHAI KAHOR CHARITABLE TRUST THROUGH MANAGING - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH PRINCIPAL SECRETARY & 20 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DC DAVE for
Petitioner(s) : 1, 
MR RASHESH RINDANI, ASSTT. GOVERNMENT PLEADER
for Respondent(s) : 1 - 3. 
NOTICE SERVED BY DS for Respondent(s) :
1 - 3. 
MR PRATIK Y JASANI for Respondent(s) : 4 - 20. 
- for
Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 24/08/2011 

 

ORAL
ORDER

The
learned Assistant Government Pleader has brought to the notice of the
Court that it is stated in the petition that the same pertains to a
“matter relating to the recognition/ affiliation/ cancellation”
of an educational institute, which ought to have been listed before a
Division Bench, as per the present Roster.

In
view of the above submission and on perusal of the Roster that is in
force today, the Registry may examine and place before the
appropriate Court.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top