Gujarat High Court
Jithrabhai vs Gujarat on 10 February, 2010
Gujarat High Court Case Information System
Print
CA/1454/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1454 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2814 of 2009
In
SPECIAL CIVIL APPLICATION No. 11573 of 2009
=========================================
JITHRABHAI
NEVABHAI BHABHOR - Petitioner(s)
Versus
GUJARAT
SECONDARY AND HIGHER SECONDARY EDUCATION BOARD & 2 -
Respondent(s)
=========================================
Appearance :
MR
MA KHARADI for the Petitioner.
Mr. A.J.Desai, Assistant GOVERNMENT
PLEADER for Respondent no.1.
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
on respondents. Mr. A.J.Desai, learned Assistant Government Pleader
accepts notice on behalf of 2nd respondent. Service of notice is
waived. Let notice be issued on 1st and 3rd respondents. Direct
service is permitted. Post on 4th March, 2010.
(S.J.Mukhopadhaya,C.J.)
(Anant
S.Dave,J)
***vcdarji
Top