Gujarat High Court High Court

Chitroda vs State on 12 June, 2008

Gujarat High Court
Chitroda vs State on 12 June, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8070/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8070 of 2008
 

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

 

CHITRODA
KISHORE HARIBHAI & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT NOTICE TO THE SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for
Petitioner(s) : 1 - 2. 
MR JK SHAH, AGP for Respondent(s) : 1 -
2. 
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 12/06/2008 

 

 
 
ORAL
ORDER

Mr.

J.K. Shah, learned AGP on behalf of respondent no.2 states, on
instruction from Mr. R.C. Rawal, Director of Primary Education, that
the selection process is not going to be concluded before 19th
June, 2008. He further states that the petitioners will not be put
into a disadvantageous position since a request for adjournment is
being made on behalf of respondent no.2. In view of the said
statement and assurance on behalf of respondent no.2, Mr. Mehta for
the petitioners states that he has no objection if time for one week
is granted. In this view of the matter, S.O. to 19th
June, 2008.

(
K.M. Thaker, J. )

hki