Gujarat High Court Case Information System
Print
LPA/1077/2005 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1077 of 2005
In
SPECIAL
CIVIL APPLICATION No. 10658 of 2005
=================================================
DHARAMSINH
DESAI UNIVERSITY
Versus
STATE
OF GUJARAT AND OTHERS
=================================================
Present:
Shri N.D. Nanavati,
senior advocate assisted by Shri Mitul K Shelat for
Appellant.
Shri Kamal B. Trivedi, Additional Advocate General for
respondent No.1
Shri B.P. Tanna assisted by Shri G. Ramakrishnan
for respondent No.2
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.S.SINGHVI
and
HONOURABLE
MR.JUSTICE P.B.MAJMUDAR
Date
: 07/09/2005
(Per
: G.S.Singhvi, J.)
This
appeal is directed against the order dated 1.8.2005 passed by the
learned Single Judge in Special Civil Application No. 10658 of 2005.
Learned
counsel for the parties agree that the appeal maybe disposed of in
the following terms:
(1).
The appellant shall make admissions to Dental courses keeping in view
the Government quota subject to any judicial verdict.
(2). The
appellant shall be free to make admission against the management
quota as was allowed to be done by Karamsad Medical College.
(3).The
appellant will charge fee fixed by Justice R.J. Shah Committee from
the candidates admitted to Dental courses. This would be on adhoc
basis and subject to final determination by the Committee.
(4). For
the present, the State Government will not insist on affiliation of
Dharamsinh Desai University with Gujarat University.
(5). The
parties shall be bound by the law declared by the Supreme Court in
P.A. Inamdar’s case as well as Islamic Acadamy’s case.
Ordered
accordingly.
[G.S.SINGHVI]
JUDGE
[P.B.MAJMUDAR]
JUDGE
mathew
Top