Gujarat High Court
Through vs Union on 13 October, 2010
Gujarat High Court Case Information System
Print
SCA/10319/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10319 of 2010
With
SPECIAL
CIVIL APPLICATION No. 10320 of 2010
=========================================
SHREE
AYURVED VIKAS MANDAL
THROUGH
NIHIL MEHTA, & 2 - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================
Appearance :
MR
HJ NANAVATI for Petitioner(s) : 1 - 3.
DS AFF.NOT FILED (N) for
Respondent(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) : 3 -
4.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/10/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
As
prayed for by the counsel for the respondent, post the matter on 18th
October, 2010, within ten cases.
Pendency
of the case shall not stand in the way of the respondents to allot
students to the petitioner’s institution, if permissible.
(S.J.
Mukhopadhaya, C.J.)
(Anant
S. Dave, J.)
*/Mohandas
Top