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