Gujarat High Court High Court

Parmar vs District on 3 September, 2010

Gujarat High Court
Parmar vs District on 3 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8846/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8846 of 2010
 

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

PARMAR
KIRITKUMAR DINESHBHAI - Petitioner(s)
 

Versus
 

DISTRICT
PRIMARY EDUCATION OFFICER & 2 - Respondent(s)
 

===================================== 
Appearance
: 
MR KB PUJARA for Petitioner(s)
: 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 3. 
MR PV HATHI
for Respondent(s) : 1, 
=====================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 03/09/2010 

 

 
ORAL
ORDER

1.0 Learned
advocate Mr. Pujara for the petitioner is in receipt of the Reply.
He wants some time to take instructions and file Rejoinder, if
necessary.

1.1 S.

O. to 14th September 2010.

2.0 The
learned advocate for the petitioner requests that the petitioner be
permitted to implead the Director of Primary Education as a party
respondent.

2.1 The
permission is granted. Amendment shall be carried out during the
course of the day.

2.2 Notice
to the newly added party returnable on 14th
September 2010. It will be open for the learned advocate for the
petitioner to effect direct service by Registered Post
Acknowledgment Due at his own costs.

[
Ravi R. Tripathi, J. ]

hiren

   

Top