Gujarat High Court High Court

Jithrabhai vs Gujarat on 10 February, 2010

Gujarat High Court
Jithrabhai vs Gujarat on 10 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1454/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1454 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2814 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 11573 of 2009
 

=========================================


 

JITHRABHAI
NEVABHAI BHABHOR - Petitioner(s)
 

Versus
 

GUJARAT
SECONDARY AND HIGHER SECONDARY EDUCATION BOARD & 2 -
Respondent(s)
 

=========================================
 
Appearance : 
MR
MA KHARADI for the Petitioner. 
Mr. A.J.Desai, Assistant GOVERNMENT
PLEADER for Respondent no.1. 
None for Respondent(s) : 2 -
3. 
========================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 10/02/2010 

 

 
					ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Notice
on respondents. Mr. A.J.Desai, learned Assistant Government Pleader
accepts notice on behalf of 2nd respondent. Service of notice is
waived. Let notice be issued on 1st and 3rd respondents. Direct
service is permitted. Post on 4th March, 2010.

(S.J.Mukhopadhaya,C.J.)

(Anant
S.Dave,J)

***vcdarji

   

Top