Gujarat High Court High Court

Minaxiben vs The on 22 March, 2011

Gujarat High Court
Minaxiben vs The on 22 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/50/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR DIRECTION No. 50 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 25427 of 2007
 

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

 

MINAXIBEN
BHULABHAI PATEL & 1 - Applicant(s)
 

Versus
 

THE
PRINCIPAL & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
MAMTA R VYAS for
Applicant(s) : 1 - 2. 
NOTICE SERVED BY DS for Opponent(s) : 1 -
4. 
MS REETA CHANDARANA AGP for Opponent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 28/03/2008 

 

 
 
ORAL
ORDER

This
Court has passed an order on 12/3/2008 with a direction to
respondent to remain personally present while giving one chance for
compliance of the order passed by this Court on 5/10/2007 on or
before 28/3/2008.

The
order is not complied. Therefore, District Primary Education
Officer, Mr. Vanakar is personally remained present before this
Court. He submitted that he is awaiting for reply from Government,
because it was policy matter. Therefore, he requests for some time.

Accordingly,
matter is adjourned on 15/4/2008. The District Primary Education
Officer Mr. Vanakar shall remain personally present before this
Court on 15/4/2008 without fail.

(H.K.RATHOD,
J)

asma

   

Top