Gujarat High Court Case Information System
Print
SCA/9922/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9922 of 2011
=========================================================
NITABEN
CHIMANBHAI MACHHI & 6 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
BHARAT T RAO for
Petitioner(s) : 1 - 7.
MR NEERAJ SONI ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 03/08/2011
ORAL
ORDER
1. Learned
Advocate, Mr. B T Rao, for the petitioner mentioned the matter in the
morning and requested to keep the matter at 2:30 p.m., as the Direct
Service packet was received only at 5:30 p.m. yesterday and when his
client went to serve the office of the respondent/s, the office/s was
already closed. He stated that his client is waiting at the office to
serve the Notice. Hence, the matter was kept at 2:30 p.m.
2. Learned
Advocate, Mr.B T Rao, for the petitioner informs that the
respondent-authorities have added the subject ‘Sociology’
pursuant to the orders passed by this Court in SCA No.6737 of 2011
with SCA No.6748 of 2011.
3. Matter
is kept on tomorrow – 04/07/2011 at 11:00 a.m., to
enable the learned Assistant Government Pleader to take instructions
in the matter from the responsible Officer/s of the Government
Department. Today, learned Assistant Government Pleader is instructed
by the person/s from the office of the respondent No.2 – State
Examinations Board, Gandhinagar.
3.1 Registry
is directed to keep the papers of SCA No.6737 of 2001 with SCAP
No.6748 of 2011 along with this matter for perusal.
(RAVI
R TRIPATHI, J.)
sompura
Top