Gujarat High Court High Court

Surendranagar vs Batada on 20 March, 2009

Gujarat High Court
Surendranagar vs Batada on 20 March, 2009
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3662/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3662 of 2007
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1526 of 2006
 

In
MISC.CIVIL APPLICATION - FOR MODIFICATION OF ORDER No. 701 of 2006
 

with
 

CIVIL
APPLICATION (STAMP NUMBER) 17597 OF 2006
 

in
 

LETTERS
PATENT APPEAL (STAMP NUMBER) No.1526 of 2006
 

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

 

SURENDRANAGAR
DIST. PRIMARY EDU. OFFICER - Petitioner(s)
 

Versus
 

BATADA
PRAKASH JAMALBHAI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Petitioner(s) : 1, 
None
for Respondent(s) : 1, 
MR HH PARIKH, AGP for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

					Date
: 20/03/2009 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

This
application made under Section 5 of the Limitation Act, has been
taken out by the appellant for condonation of delay of 4 days caused
in filing the Letters Patent Appeal.

2. Mr.Munshaw,
learned advocate appears for the appellant Surendranagar District
Primary Education Officer and states that pending the Appeal, the
impugned directions issued by the learned Single Judge have been
complied with. The selection process in question is completed and
fresh selections have been made in the years 2007 and 2008.

3. In
above view of the matter, the cause of action does not survive. The
application is rejected. Consequently, the registration of the
Letters Patent Appeal St.No.1526 of 2006 and Civil Application St.No.
17597 of 2006 is refused.

(Ms.R.M.Doshit,
J.)

(M.D.Shah,J.)

Sreeram.

   

Top