Gujarat High Court High Court

Shri vs National on 11 February, 2010

Gujarat High Court
Shri vs National on 11 February, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10998/2009	 1/ 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 10998 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4594 of 2009
 

With


 

CIVIL
APPLICATION No. 10999 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4595 of 2009
 

With


 

CIVIL
APPLICATION No. 11000 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4596 of
2009 
==================================================================


 

SHRI
MORVI SARVAJANIK KELAVANI MANDAL SANCHALIT M S K M B.ED -
Petitioner(s)
 

Versus
 

NATIONAL
COUNCIL FOR TEACHER'S EDUCATION WESTERN REGION & 4 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SRUSHTI A THULA for
Petitioner(s) : 1, 
MR AJ SHASTRI for Respondent(s) : 1, 
None
for Respondent(s) : 2, 4, 
MR HRIDAY BUCH for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 11/02/2010 

 

ORAL
ORDER

(Per : HONOURABLE
MS. JUSTICE R.M.DOSHIT)

Heard
the learned advocates on interim relief, pending the petitions. The
matter at dispute is the recognition of the B.Ed. Colleges in the
State of Gujarat. The future of the students being at stake, the
petitions require to be heard expeditiously. The Registry will post
the entire group of matters for hearing on 17th
February 2010.

(K.M.Thaker,J.)
(Ms. R.M. Doshit,J.)

Suresh*

   

Top