Gujarat High Court High Court

Mr Kp Raval vs Notice Served By on 13 August, 2008

Gujarat High Court
Mr Kp Raval vs Notice Served By on 13 August, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8469/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8469 of 2008
 

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

SHRI
KANAKESHWARI EDUCATION TRUST 

 

Versus
 

STATE
OF GUJARAT & ORS 

 

========================================== 
Appearance
: 
MR NIRAV C THAKKAR for
Petitioner:1 
MR KP RAVAL, AGP for Respondent:1 
NOTICE SERVED BY
DS for Respondents:1-3 
MR AD OZA for
Respondent:2 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 13/08/2008  
 
ORAL ORDER

Under Secretary
Mr.J.M.Macwan, Education Department, is present before the Court. As
by order dated 30th July, 2008 the Education Department
was directed to communicate its decision. It was also directed that
the request of the petitioner be considered strictly in accordance
with law and with required sympathy looking to the facts of the case
latest by 12th August, 2008, failing which the Secretary,
Education Department was to remain present before the Court at 11.00
A.M. today.

Mr.I.M.Pandya,
learned Assistant Government Pleader places on record a copy of
order dated 11th August, 2008 conveying the decision of
the Education Department. The same is given to the learned Advocate
for the petitioner.

The learned Advocate
for the petitioner wants some time to take instructions in the
matter. The matter is adjourned to 21st August, 2008.

(RAVI
R.TRIPATHI, J.)

Amit/-

   

Top