Gujarat High Court Case Information System
Print
SCA/8846/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8846 of 2010
=====================================
PARMAR
KIRITKUMAR DINESHBHAI - Petitioner(s)
Versus
DISTRICT
PRIMARY EDUCATION OFFICER & 2 - Respondent(s)
=====================================
Appearance
:
MR KB PUJARA for Petitioner(s)
: 1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 3.
MR PV HATHI
for Respondent(s) : 1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 03/09/2010
ORAL
ORDER
1.0 Learned
advocate Mr. Pujara for the petitioner is in receipt of the Reply.
He wants some time to take instructions and file Rejoinder, if
necessary.
1.1 S.
O. to 14th September 2010.
2.0 The
learned advocate for the petitioner requests that the petitioner be
permitted to implead the Director of Primary Education as a party
respondent.
2.1 The
permission is granted. Amendment shall be carried out during the
course of the day.
2.2 Notice
to the newly added party returnable on 14th
September 2010. It will be open for the learned advocate for the
petitioner to effect direct service by Registered Post
Acknowledgment Due at his own costs.
[
Ravi R. Tripathi, J. ]
hiren
Top