Gujarat High Court High Court

Vadodara vs Taluka on 23 March, 2010

Gujarat High Court
Vadodara vs Taluka on 23 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2912/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 2912 of 2010
 

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


 

VADODARA
JILLA PRATHMIK SHIKSHAN SANGH - Petitioner(s)
 

Versus
 

TALUKA
DEVELOPMENT OFFICER & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
APURVA R KAPADIA for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 3, 
GOVERNMENT
PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/03/2010 

 

 
 
ORAL
ORDER

In
view of the averments made in the application, the same is allowed in
terms of para 9(A). Ld. Advocate for the petitioner is allowed to
reconstruct the Special Civil Application No. 3509 of 1991 within 3
days. The main matter to come up for hearing on 6th April
2010. Application stands disposed of.

[K.S.Jhaveri,J.]

*Himansu

   

Top