Gujarat High Court High Court

Sardar vs Maheshbhai on 25 March, 2011

Gujarat High Court
Sardar vs Maheshbhai on 25 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3807/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3807 of
2011 
 
=========================================================

 

SARDAR
PATEL UNIVERSITY & 1 - Petitioner(s)
 

Versus
 

MAHESHBHAI
PRABHATBHAI TADAPDA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MITUL K SHELAT for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 25/03/2011 

 

 
 
ORAL
ORDER

Heard
Mr. Mitul K. Shelat, learned advocate for the petitioners.

Notice,
returnable on 07.04.2011.

Mr.

Mitul K. Shelat, learned advocate for the petitioners states that the
petitioner-University shall not make appointments, till the next date
of hearing.

Ad-interim
relief in terms of paragraph 7(B) and 7(C) is granted, till then.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top