Gujarat High Court Case Information System
Print
SCA/1469/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1469 of 2010
=============================================
SHRI
G M BILAKHIA COLLEGE OF PHARMACY - Petitioner(s)
Versus
JUSTICE
R J SHAH (RETD) FEE REGULATORY COMMITTEE, MEMBER - Respondent(s)
=============================================
Appearance :
MR
MITUL K SHELAT for Petitioner(s) : 1,
None for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
matter relates to determination of fees the petitioner institution is
supposed to charge from the students. It will be evident that the
respondent-Committee has determined ad-hoc fees after going through
the records has reserved its order on determination of the fee
finally to be charged by the institution. In this background, while
we are not inclined to entertain the writ petition at this stage,
permit the petitioner to move before the respondent-Committee for its
early decision. They may bring to the notice of the Committee that
the students are going to complete their session and therefore if no
determination is made immediately, it may be difficult for the
institution to recover the amount. The writ petition stands disposed
of with the aforesaid observations.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top