Gujarat High Court High Court

========================================================= vs Mrs Vd Nanavati For on 9 November, 2011

Gujarat High Court
========================================================= vs Mrs Vd Nanavati For on 9 November, 2011
Author: A.L.Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8196/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8196 of
2011 
 
=========================================================


 

SAHJANAND
B.ED COLLEGE THROUGH MANAGING TRUSTEE
 

Versus
 

GUJARAT
UNIVERSITY THROUGH REGISTRAR & ANOTHER
 

=========================================================
Appearance : 
MR
VH DESAI for Petitioner. 
MRS VD NANAVATI for Respondent : 1 
None
for Respondent :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

Date
: 09/11/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA)

Ms.

Tejal Vashi for Mr. V.H. Desai, learned advocate for the petitioner
states that in view of the fact that recognition has already been
granted in favour of the petitioner, the petitioner does not want to
proceed with the matter.

We
accordingly dismiss the matter as not pressed without entering into
the merits of the matters. Notice is discharged. No order as to
costs.

[BHASKAR
BHATTACHARYA, ACTING C.J.]

[A.L.DAVE.

J.]

mathew

   

Top