Gujarat High Court Case Information System
Print
LPA/1148/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1148 of 2009
In
SPECIAL
CIVIL APPLICATION No. 8921 of 1992
=========================================
STATE
OF GUJARAT & 2 - Appellant(s)
Versus
ANANTRAY
JATASHANKAR RAWAL & 2 - Respondent(s)
=========================================
Appearance :
Mr. N.J.Shah,
Assistant GOVERNMENT PLEADER for the
Appellants.
MR
TR MISHRA for Respondent(s) : 1,
MR MITUL K SHELAT for
Respondent(s) : 2,
RULE SERVED for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 27/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Registrar,
Gujarat Vidyapith has not filed affidavit-in-reply on the question
whether Gujarat Vidyapith is an aided Government Institution or not
and if it has been aided, since what date. Therefore, we direct that
the Registrar, Gujarat Vidyapith shall appear in person before this
Court on 7th July, 2011 and shall show cause as to why Gujarat
Vidyapith is acting negligently in prosecuting court cases. He shall
also produce relevant record on that date. Learned Assistant
Government Pleader is directed to inform the Registrar, Gujarat
Vidyapith about the order passed by this Court for compliance of the
order passed by this Court.
(V.M.Sahai,J)
(G.B.Shah,J)
***vcdarji
Top