Gujarat High Court Case Information System
Print
MCA/1182/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1182 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1794 of 2009
=========================================================
KANCHANBEN
YOGENDRA DAVE - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Opponent(s)
=========================================================
Appearance
:
MR
SHIRISH JOSHI for
Applicant(s) : 1,
GOVERNMENT PLEADER for Opponent(s) : 1,
None
for Opponent(s) : 2,
MR HS MUNSHAW for Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/06/2010
ORAL ORDER
NOTICE,
returnable on 9th July, 2010.
It
is reported that direction issued by this Court dtd.7/7/2009 in
Special
Civil Application No. 1794 of 2009 has not been
complied with till date. Under the circumstances, the respondent No.3
Administrative Officer of Nagar Primary Shikshan Samity is
directed to remain present before this Court at 11.00 a.m. If by
that time, the aforesaid order if this Court is complied with, in
that case there is no need to personally remain present, however, he
shall file Affidavit stating that as to why the aforesaid order
passed by this Court dtd.7/7/2009 was not complied with.
Direct
Service is permitted.
[M.R.
SHAH, J.]
rafik
Top