IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 3858 of 1984
For Approval and Signature:
Hon'ble MR.JUSTICE S.K.KESHOTE
============================================================
1. Whether Reporters of Local Papers may be allowed
to see the judgements?
2. To be referred to the Reporter or not?
3. Whether Their Lordships wish to see the fair copy
of the judgement?
4. Whether this case involves a substantial question
of law as to the interpretation of the Constitution
of India, 1950 of any Order made thereunder?
5. Whether it is to be circulated to the Civil Judge?
--------------------------------------------------------------
SALIM ALLARAKHOO MULTAN
Versus
VICE CHANCELLOR
--------------------------------------------------------------
Appearance:
MR RR MARSHALL for Petitioner
None present for Respondent No. 1, 2, 3
--------------------------------------------------------------
CORAM : MR.JUSTICE S.K.KESHOTE
Date of decision: 07/02/97
ORAL JUDGMENT
Identical Special Civil Application No.3827 of
1984 has already been decided today by this Court and the
order of the University dated 27th June 1984 was held to
be illegal to the extent of giving penalty to the
petitioner therein, debarring him permanently from
appearing at any University examination and from joining
any affiliated college or recognised institution of the
University.
2.Under the same order, the petitioner in this
Special Civil Application has been given the same
penalty. For the reasons which I have given in the
judgment rendered in Special Civil Application No.3827 of
1984, today, this Special Civil Application deserves to
be partly accepted.
3.In the result, this Special Civil Application
succeeds in part. The order annexure `C’, dated 27th
June 1984 of the University is modified to the extent
that the petitioner shall be eligible for appearing in
any University examination and to join any affiliated
college or recognised institution of University from the
academic year 1997-98. Rule made absolute in aforesaid
terms with no order as to costs.
(sunil)