Gujarat High Court High Court

Shree vs State on 10 August, 2010

Gujarat High Court
Shree vs State on 10 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9351/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9351 of 2010
 

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


 

SHREE
BAVIS GAM EDUCATION TRUST, THROUGH HONORARY DIRECTOR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
RR VAKIL for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 10/08/2010  
ORAL ORDER

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

Notice
on the 2nd
respondent. Direct notice is permitted.

Ms
Krina P Calla, learned AGP accepts notice on behalf of the 1st
respondent and waives notice.

The
counsel for the petitioner will serve two copies of the paper book on
her by tomorrow.

Post
the matter on 31st
August, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top