SCA/825020/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8250 of 2008 With CIVIL APPLICATION No. 8939 of 2008 ========================================================= DEVAIYA SURESH KALUBHAI & 2 - Petitioner(s) Versus DISTRICT EDUCATION OFFICER & 4 - Respondent(s) ========================================================= Appearance : MR PRADEEP PATEL for Petitioner(s) : 1 - 3. NOTICE SERVED BY DS for Respondent(s) : 1 - 5. MS KRINA CALLA AGP for Respondent(s) : 2, MR SP MAJMUDAR for Respondent(s) : 5, MR YJ PATEL for Respondent(s) : 5, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 08/09/2008 ORAL ORDER
RULE.
The
interim-relief is modified to the extent that for filling up the post
of the Peon, if any, is made by the respondents, the same will be
subject to the result of this petition.
The
parties are directed to complete the pleadings within six months from
today. After the pleadings are over, the learned counsel for the
petitioners, will be at liberty to move for early hearing of this
petition.
[K.S.
JHAVERI, J.]
ORDER
ON CIVIL APPLICATION NO. 8939 of 2008.
In
view of the order passed in the main matter, this Civil Application
will not survive. The same is disposed of accordingly.
[K.S.
JHAVERI, J.]
/phalguni/