Gujarat High Court Case Information System
Print
LPA/2367/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2367 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9950 of 2009
With
CIVIL
APPLICATION NO.12396 of
2010
=================================================
DISTRICT
EDUCATION OFFICER & 1 - Appellant(s)
Versus
UMIYASHANKAR
BHULESHVAR JOSHI & 2 - Respondent(s)
=================================================
Appearance :
MS
KRINA CALLA ASST. GOVERNMENT
PLEADER for Appellant(s) : 1 - 2.
MS MAMTA R VYAS for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 28/01/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Ms.
Mamta R. Vyas accepts notice on behalf of the respondent No.1. Notice
is waived. The counsel for the appellants will serve two copies of
paper book on her by Monday, i.e. 31.1.2011.
Let
notice be issued on respondent Nos.2 and 3. Direct notice is
permitted.
The
appeal may be disposed of at the stage of admission.
Post
the matter on 1st March, 2011.
No
interim order is passed for the present. As the execution proceedings
has not reached finality, it will be desirable that the appellants
should await decision of this appeal. The Civil Application stands
disposed of.
[
S.J.MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
Top