Gujarat High Court Case Information System
Print
AO/317/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 317 of 2008
With
CIVIL
APPLICATION No. 8054 of 2008
=========================================================
PATHUBHAI
BHOJBHAI MOBH - Appellant(s)
Versus
BHAVNAGAR
DISTRICT EDUCATION COMMITTEE & 1 - Respondent(s)
=========================================================
Appearance :
MR
KB PUJARA for Appellant(s) : 1,
MS RV ACHARYA
for Respondent(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/10/2008
ORAL
ORDER
1. Mr.K.B.Pujara,
learned Advocate for the appellant seeks permission to withdraw
present Appeal from Order. However, he has requested to direct the
learned trial Court to expedite the recording of oral evidence in
connection with Exh.32 and Exh.34 of the respective Officers at the
earliest. Accordingly present Appeal from Order is dismissed as
withdrawn.
2. In
the facts and circumstances of the case and nature of controversy,
the learned Trial Court is directed to comply with the direction
issued by the learned Additional District Judge and Presiding
Officer, Fast Track Court No.1, Bhavnagar dated 16.06.2008 issued in
Regular Civil Appeal No.147 of 2005 and record oral evidence in
connection with Exh.32 and Exh.34 of the respective Officers as early
as possible but not later than 31.01.2009. Parties to appear before
the learned trial Court at the first instance on 17.11.2008 and
thereafter necessary date be fixed by the learned trial Court for
recording evidence and issue summons accordingly. In view of
dismissal of Appeal from Order, no order in Civil Application.
[M.R.Shah,J.]
satish
Top