Gujarat High Court High Court

Nitaben vs State on 3 August, 2011

Gujarat High Court
Nitaben vs State on 3 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9922/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9922 of 2011
 

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


 

NITABEN
CHIMANBHAI MACHHI & 6 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
BHARAT T RAO for
Petitioner(s) : 1 - 7. 
MR NEERAJ SONI ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 03/08/2011 

 

 
 
ORAL
ORDER

1. Learned
Advocate, Mr. B T Rao, for the petitioner mentioned the matter in the
morning and requested to keep the matter at 2:30 p.m., as the Direct
Service packet was received only at 5:30 p.m. yesterday and when his
client went to serve the office of the respondent/s, the office/s was
already closed. He stated that his client is waiting at the office to
serve the Notice. Hence, the matter was kept at 2:30 p.m.

2. Learned
Advocate, Mr.B T Rao, for the petitioner informs that the
respondent-authorities have added the subject ‘Sociology’
pursuant to the orders passed by this Court in SCA No.6737 of 2011
with SCA No.6748 of 2011.

3. Matter
is kept on tomorrow – 04/07/2011 at 11:00 a.m., to
enable the learned Assistant Government Pleader to take instructions
in the matter from the responsible Officer/s of the Government
Department. Today, learned Assistant Government Pleader is instructed
by the person/s from the office of the respondent No.2 – State
Examinations Board, Gandhinagar.

3.1 Registry
is directed to keep the papers of SCA No.6737 of 2001 with SCAP
No.6748 of 2011 along with this matter for perusal.

(RAVI
R TRIPATHI, J.)

sompura

   

Top