Gujarat High Court Case Information System
Print
SCA/116420/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1164 of 2009
=========================================
SHREE
SWAMINARAYAN MANAV SEVA TRUST & 1 - Petitioner(s)
Versus
JUSTICE
R J SHAH (RETD.) FEE REGULATORY COMMITTEE - Respondent(s)
=========================================
Appearance :
MR
ND NANAVATI, SR. ADV. WITH MR MITUL K SHELAT for
Petitioner(s) : 1 - 2.
MR
SUNIT SHAH for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/03/2009
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Learned
counsel for the petitioner brought to our knowledge a communication
dated 27.6.07 wherein the Member Secretary of the Committee had
informed the college that if they need any clarification or need to
make any submission, they may do so before 7th July 2007.
Learned counsel for the petitioner submitted that in response to
the said letter, they have preferred a representation on 4th
July 2007 which is pending consideration before the Committee. The
Committee will consider the representation and pass appropriate
order in accordance with law, for which we express no opinion. This
petition is disposed of accordingly.
(K.S.RADHAKRISHNAN,
C.J.)
(AKIL
KURESHI, J.)
(vjn)
Top