Gujarat High Court High Court

Pathubhai vs Bhavnagar on 23 October, 2008

Gujarat High Court
Pathubhai vs Bhavnagar on 23 October, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/317/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 317 of 2008
 

With


 

CIVIL
APPLICATION No. 8054 of 2008
 

 


 

 


 

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


 

PATHUBHAI
BHOJBHAI MOBH - Appellant(s)
 

Versus
 

BHAVNAGAR
DISTRICT EDUCATION COMMITTEE & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
KB PUJARA for Appellant(s) : 1, 
MS RV ACHARYA
for Respondent(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 23/10/2008 

 

ORAL
ORDER

1. Mr.K.B.Pujara,
learned Advocate for the appellant seeks permission to withdraw
present Appeal from Order. However, he has requested to direct the
learned trial Court to expedite the recording of oral evidence in
connection with Exh.32 and Exh.34 of the respective Officers at the
earliest. Accordingly present Appeal from Order is dismissed as
withdrawn.

2. In
the facts and circumstances of the case and nature of controversy,
the learned Trial Court is directed to comply with the direction
issued by the learned Additional District Judge and Presiding
Officer, Fast Track Court No.1, Bhavnagar dated 16.06.2008 issued in
Regular Civil Appeal No.147 of 2005 and record oral evidence in
connection with Exh.32 and Exh.34 of the respective Officers as early
as possible but not later than 31.01.2009. Parties to appear before
the learned trial Court at the first instance on 17.11.2008 and
thereafter necessary date be fixed by the learned trial Court for
recording evidence and issue summons accordingly. In view of
dismissal of Appeal from Order, no order in Civil Application.

[M.R.Shah,J.]

satish

   

Top