Gujarat High Court High Court

Samanvay vs State on 6 October, 2008

Gujarat High Court
Samanvay vs State on 6 October, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1053520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10535 of 2008
 

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


 

SAMANVAY
TRUST - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AD OZA WITH MR HEMANG R RAWAL for Petitioner(s)
: 1, 
MRS. REETA CHANDARANA AGP for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 1, 3, 
MR DC DAVE for
Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 06/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

We
find it unnecessary to keep this matter pending, since subsequently
in pursuance of our order dated 10.09.2008, the respondent
no.3-Bhavnagar University has granted affiliation to Shri Samanvay
Institute of Management of Business Administration, run by the
petitioner-Trust, subject to certain conditions, vide its letter
dated 26.09.2008. Letter dated 26.09.2008 issued by the University
be taken on record.

Learned
counsel for the petitioner submits that in pursuance of our order
dated 10.09.2008, students have already been admitted to the MBA
Course. The University, therefore, shall also take this aspect into
consideration.

The
Special Civil Application stands disposed of accordingly.

(K.S.

RADHAKRISHNAN, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top