Gujarat High Court High Court

Shah vs Gujarat on 28 September, 2010

Gujarat High Court
Shah vs Gujarat on 28 September, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12491/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12491 of 2010
 

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

 

SHAH
MEHUL BHARATBHAI - Petitioner(s)
 

Versus
 

GUJARAT
TECHNOLOGICAL UNIVERSITY THROUGH REGISTRAR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JINESH KAPADIA FOR MR SAVAN N PANDYA
for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 28/09/2010 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.Jinesh Kapadia for learned advocate Mr.Savan N.
Pandya on behalf of petitioner.

2. In
present petition, petitioner has challenged the order passed by
Gujarat Technological University dated 24.2.2010 (Annexure-E,
Page-10).

3. Let
petitioner may approach to higher authority of Gujarat Technological
University against the aforesaid order dated 24.2.2010 within a
period of 15 days from date of receiving copy of present order.

4. As
and when any higher authority above Incharge Registrar receives such
representation from petitioner against order dated 24.2.2010 of
Gujarat Technological University, it is directed to such higher
authority to consider representation made by petitioner and examine
grievance of present petitioner and thereafter, to pass appropriate
reasoned order in accordance with law, after giving reasonable
opportunity of hearing to present petitioner, within a period of
three months from date of receiving such representation from
petitioner and communicate the decision to petitioner immediately.

5. In
view of aforesaid observations and directions, present petition is
disposed of without expressing any opinion on merits. Direct service
is permitted.

(H.K.RATHOD,J.)

(vipul)

   

Top