Gujarat High Court High Court

Shriji vs Saurashtra on 1 August, 2008

Gujarat High Court
Shriji vs Saurashtra on 1 August, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/832020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8320 of
2008 
 
=================================================


 

SHRIJI
EDUCATION TRUST - Petitioner(s)
 

Versus
 

SAURASHTRA
UNIVERSITY - Respondent(s)
 

=================================================
 
Appearance : 
MR
YN OZA, SR. ADV. WITH MS SRUSHTI A THULA for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MR
PV HATHI for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 01/08/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Heard
learned counsel for the parties.

At
the oral request of Mr. Y.N. Oza, learned Senior Counsel, leave to
join State of Gujarat (through Secretary, Education Department) as
respondent no.2.

Notice
to newly added respondent returnable on 08.08.2008.

Considering
the fact that the respondent-University has not disclosed any reason
for not granting or not recommending affiliation to the
petitioner-College, even after recognition order granted by the
National Council for Teacher Education (NCTE) in favour of the
petitioner-College on 14/21-012-2007, the respondent-University shall
not insist on obtaining undertakings from the students being allotted
to the petitioner-College.

Direct
service is permitted today.

Registry
shall also communicate this order to the respondent no.1
University by fax at petitioner’s cost.

(M.S.

SHAH, Actg. C.J.)

(D.H. WAGHELA, J.)

[sn
devu] pps