Gujarat High Court
Dalvi vs Best on 14 November, 2008
   Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CA/10689/2008	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CIVIL
APPLICATION - FOR DIRECTION No. 10689 of 2008
 
In
SPECIAL CIVIL APPLICATION No. 20493 of 2006
 
To
 
CIVIL
APPLICATION - FOR DIRECTION No. 10693 of 2008
 
In
SPECIAL CIVIL APPLICATION No. 20497 of 2006
 
 
 
=========================================================
 
DALVI
SUNIL DASHRATHBHAI - Petitioner(s)
 
Versus
 
BEST
PRIMARY SCHOOL & 3 - Respondent(s)
 
=========================================================
 
Appearance
: 
MR
BAIJU JOSHI for
Petitioner(s) : 1, 
MR NV GANDHI for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
4. 
=========================================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	
 
 
 
 
Date
: 14/11/2008 
 
 
 
ORAL
ORDER
	Notice to the Respondent
no. 2,3,4 returnable on 3rd December 2008. Direct service
is permitted. In the mean time, if the applicant makes an application
to the concerned District Education Officer after serving of the
notice for fixation of the pay scale, the same will be done before
the returnable date.
(K.S.Jhaveri,J)
*Himanshu
Top