Gujarat High Court Case Information System
Print
CA/3662/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3662 of 2007
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1526 of 2006
In
MISC.CIVIL APPLICATION - FOR MODIFICATION OF ORDER No. 701 of 2006
with
CIVIL
APPLICATION (STAMP NUMBER) 17597 OF 2006
in
LETTERS
PATENT APPEAL (STAMP NUMBER) No.1526 of 2006
=========================================================
SURENDRANAGAR
DIST. PRIMARY EDU. OFFICER - Petitioner(s)
Versus
BATADA
PRAKASH JAMALBHAI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HS MUNSHAW for
Petitioner(s) : 1,
None
for Respondent(s) : 1,
MR HH PARIKH, AGP for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 20/03/2009
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
This
application made under Section 5 of the Limitation Act, has been
taken out by the appellant for condonation of delay of 4 days caused
in filing the Letters Patent Appeal.
2. Mr.Munshaw,
learned advocate appears for the appellant Surendranagar District
Primary Education Officer and states that pending the Appeal, the
impugned directions issued by the learned Single Judge have been
complied with. The selection process in question is completed and
fresh selections have been made in the years 2007 and 2008.
3. In
above view of the matter, the cause of action does not survive. The
application is rejected. Consequently, the registration of the
Letters Patent Appeal St.No.1526 of 2006 and Civil Application St.No.
17597 of 2006 is refused.
(Ms.R.M.Doshit,
J.)
(M.D.Shah,J.)
Sreeram.
Top