Gujarat High Court
Samanvay vs State on 22 August, 2008
Gujarat High Court Case Information System
Print
SCA/10535/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10535 of 2008
=========================================================
SAMANVAY
TRUST - Petitioner
Versus
STATE
OF GUJARAT & 2 - Respondents
=========================================================
Appearance :
MR
HEMANG R RAWAL for Petitioner: 1,
GOVERNMENT
PLEADER for Respondent : 1,
None
for Respondents: 2 -
3.
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 22/08/2008
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Mr.
A.D. Oza, learned counsel appearing for the petitioner points out
that as per the letter of approval dated 30.06.2008 issued by All
India Council for Technical Education, the petitioner is required to
submit compliance report as per AICTE norms on or before before
31.08.2008.
Notice
returnable on 27.8.2008. Office is directed to list this matter on
the first admission board. Direct service is permitted today.
(M.S.SHAH,
ACTG. C.J.)
pallav
(S.R.BRAHMBHATT, J.)
Top