Gujarat High Court High Court

Samanvay vs State on 22 August, 2008

Gujarat High Court
Samanvay vs State on 22 August, 2008
Author: Mohit S. S.R.Brahmbhatt,&Nbsp;
   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