Gujarat High Court High Court

Thomson vs State on 24 January, 2011

Gujarat High Court
Thomson vs State on 24 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/631/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 631 of 2011
 

 
=================================================


 

THOMSON
EDUCATION & CHARITABLETRUST SANCHALIT THOMSON - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MS
MAMTA R VYAS for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/01/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Ms
Krina P Calla, learned AGP accepts notice on behalf of respondent
Nos. 1, 2 and 3. Notice is waived. The counsel for the petitioner
will serve a copy of the paper book on her by tomorrow.

Let
notice be issued on the 4th respondent. Direct notice is
permitted.

Post
the matter on 21st February, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

Sundar/*

   

Top