Gujarat High Court
Dalvi vs Best on 14 November, 2008
Gujarat High Court Case Information System
Print
CA/10689/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 10689 of 2008
In
SPECIAL CIVIL APPLICATION No. 20493 of 2006
To
CIVIL
APPLICATION - FOR DIRECTION No. 10693 of 2008
In
SPECIAL CIVIL APPLICATION No. 20497 of 2006
=========================================================
DALVI
SUNIL DASHRATHBHAI - Petitioner(s)
Versus
BEST
PRIMARY SCHOOL & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BAIJU JOSHI for
Petitioner(s) : 1,
MR NV GANDHI for Respondent(s) : 1,
None for
Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/11/2008
ORAL
ORDER
Notice to the Respondent
no. 2,3,4 returnable on 3rd December 2008. Direct service
is permitted. In the mean time, if the applicant makes an application
to the concerned District Education Officer after serving of the
notice for fixation of the pay scale, the same will be done before
the returnable date.
(K.S.Jhaveri,J)
*Himanshu
Top