Gujarat High Court High Court

Devaiya vs District on 8 September, 2008

Gujarat High Court
Devaiya vs District on 8 September, 2008
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/825020/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8250 of 2008
 

With


 

CIVIL
APPLICATION No. 8939 of 2008
 

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

 

DEVAIYA
SURESH KALUBHAI & 2 - Petitioner(s)
 

Versus
 

DISTRICT
EDUCATION OFFICER & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRADEEP PATEL for
Petitioner(s) : 1
- 3. 
NOTICE
SERVED BY DS for
Respondent(s) : 1
- 5. 
MS KRINA CALLA AGP for
Respondent(s) : 2, 
MR
SP MAJMUDAR for
Respondent(s) : 5, 
MR
YJ PATEL for
Respondent(s) :
5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 08/09/2008 

 

 
ORAL
ORDER

RULE.

The
interim-relief is modified to the extent that for filling up the post
of the Peon, if any, is made by the respondents, the same will be
subject to the result of this petition.

The
parties are directed to complete the pleadings within six months from
today. After the pleadings are over, the learned counsel for the
petitioners, will be at liberty to move for early hearing of this
petition.

[K.S.

JHAVERI, J.]

ORDER
ON CIVIL APPLICATION NO. 8939 of 2008.

In
view of the order passed in the main matter, this Civil Application
will not survive. The same is disposed of accordingly.

[K.S.

JHAVERI, J.]

/phalguni/