Gujarat High Court
Palas vs District on 29 September, 2011
Gujarat High Court Case Information System
Print
CA/3891/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3891 of
2011
=========================================================
PALAS
PRABHATSINH MOHANSINH - Petitioner(s)
Versus
DISTRICT
PRIMARY EDUCATION OFFICER & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RD DAVE for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 3.
MR NJ
SHAH AGP for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/09/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
This
application is filed to condone the delay of 2140 days in filing the
Misc. Civil Application (St.) No.496 of 2011 for restoration.
In
view of the averments made in the application, delay is condoned.
Rule is made absolute accordingly.
Misc.
Civil Application to come up on Board for hearing on 5th
October, 2011.
(V.
M. SAHAI, J.)
(K.S.JHAVERI,
J.)
(ashish)
Top