Gujarat High Court Case Information System
Print
SCA/1265/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1265 of 2010
=========================================================
SUKRUT
PRANAV NANAVATY - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
PR NANAVATI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1,
MR AD OZA for
Respondent(s) : 2 - 3.
MS MEGHA JANI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/03/2010
ORAL
ORDER
IN SPEAKING TO MINUTES
1. Heard
learned counsel for the respective parties and perused the speaking
to minutes note filed by the petitioner.
2. In
the order dated 16.02.2010 passed by this Court, it is clarified that
respondent no.4 shall forward a prescribed Form, as required for the
purpose of correcting the mark-sheets, along with the application of
the petitioner, with their recommendation and on receipt of the said
prescribed Form forwarded by the respondent no.4 to respondent nos.2
& 3, the respondent nos.2 & 3 shall consider the said Form
and the application, in accordance with law.
3. With
the above clarification, the speaking to minutes note stands disposed
of.
[K.S.JHAVERI,
J.]
Pravin/*
Top