Gujarat High Court High Court

Santokben vs State on 30 March, 2010

Gujarat High Court
Santokben vs State on 30 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/18384/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 18384 of 2005
 

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


 

SANTOKBEN
ISHWARLAL CHARITABLETRUST & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJRAT - Respondent(s)
 

=============================================
 
Appearance : 
MS
MAMTA R VYAS for Petitioner(s) : 1, 
MR DEVANG VYAS ASST GOVERNMENT
PLEADER for Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s)
: 1 - 3. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 30/03/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
matter relates to allotment of the students through the Centralised
Admission Process for the academic year 2005-06. Learned counsel
appearing on behalf of the respondent-State submitted that the
session having come to an end, the case has become infructuous. No
objection made to above statement made at the Bar. We, accordingly,
dispose of the case as infructuous.

(S.

J. MUKHOPADHAYA, C.J. )

(
AKIL KURESHI, J. )

kailash

   

Top