Gujarat High Court High Court

Dr vs District on 2 August, 2010

Gujarat High Court
Dr vs District on 2 August, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8285/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 8285 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4816 of 2010
 

 
=========================================================

 

DR
ABDULKADIR ADAM NAWAB - Applicant
 

Versus
 

DISTRICT
EDUCATION OFFICER & 3 - Respondents
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant 
MR NIKUNT K.RAVAL, AGP, for Respondent(s) : 1. 
MR
SURESH M SHAH for Respondent(s) : 2 - 3. 
MR AD OZA for
Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 02/08/2010 

 

ORAL
ORDER

Rule.

Learned A.G.P. Mr. Raval waives service of notice of rule for
respondent No.1. Learned advocate Mr.Shah waives service of notice of
rule for respondent Nos.2 & 3. Learned advocate Mr.Oza waives
service of notice of rule for respondent No.4.

2. Since
R & P is received and the matter is ordered to be expedited by
the earlier Bench, let Special Civil Application No. 4816/2010 be
listed for final hearing in the last week of September, 2010. This
application stands disposed of accordingly. Rule made absolute. No
costs.

[A.L.Dave,J.]

(patel)

   

Top