Gujarat High Court
Dr vs District on 2 August, 2010
Gujarat High Court Case Information System
Print
CA/8285/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 8285 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4816 of 2010
=========================================================
DR
ABDULKADIR ADAM NAWAB - Applicant
Versus
DISTRICT
EDUCATION OFFICER & 3 - Respondents
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant
MR NIKUNT K.RAVAL, AGP, for Respondent(s) : 1.
MR
SURESH M SHAH for Respondent(s) : 2 - 3.
MR AD OZA for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 02/08/2010
ORAL
ORDER
Rule.
Learned A.G.P. Mr. Raval waives service of notice of rule for
respondent No.1. Learned advocate Mr.Shah waives service of notice of
rule for respondent Nos.2 & 3. Learned advocate Mr.Oza waives
service of notice of rule for respondent No.4.
2. Since
R & P is received and the matter is ordered to be expedited by
the earlier Bench, let Special Civil Application No. 4816/2010 be
listed for final hearing in the last week of September, 2010. This
application stands disposed of accordingly. Rule made absolute. No
costs.
[A.L.Dave,J.]
(patel)
Top