Gujarat High Court High Court

Shah vs State on 1 October, 2010

Gujarat High Court
Shah vs State on 1 October, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12916/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12916 of 2010
 

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

 

SHAH
NAVAZKHAN ANVERKHAN MALIK(SIPAI) - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIKRAM J THAKOR for
Petitioner(s) : 1, 
MR AL SHARMA AGP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/10/2010 

 

 
 
ORAL
ORDER

Heard learned advocate Mr. VJ
Thakor on behalf of petitioner, learned AGP Mr. AL Sharma on behalf
of respondent state authority.

Today, when matter is taken up for
hearing draft amendment placed on record. After considering it, same
has been allowed with a direction to petitioner to carry out said
amendment during course of day and supply amended copy of petition
to respondent. Accordingly, The Admission Committee for Professional
Course and Principal, Shankarsinh Vaghela Bapu Institute of
Technology are join as party respondent no. 4 and 5 and prayer part
is also amended in para 8 (C).

Therefore, cause title of present
petition is required to be amended. Issue notice to respondent
returnable on 15/10/2010. Meanwhile, order passed by Admission
Committee for Professional Courses dated 15/9/2010 is hereby stayed
till 15/10/2010. Direct service today is permitted.

(H.K.RATHOD,
J)

asma

   

Top