Gujarat High Court
Vibhutiben vs District on 15 November, 2011
Gujarat High Court Case Information System
Print
LPAST/1605/2011 1/1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1605 of 2011
In
SPECIAL
CIVIL APPLICATION No. 1015 of 1997
With
SPECIAL
CIVIL APPLICATION No. 16810 of 2011
With
LETTERS
PATENT APPEAL No. 1741 of 2011
In
SPECIAL CIVIL APPLICATION No. 12286 of 2010
To
LETTERS
PATENT APPEAL No. 1742 of 2011
In
SPECIAL CIVIL APPLICATION No. 12290 of 2010
With
LETTERS
PATENT APPEAL No. 1749 of 2011
In
SPECIAL CIVIL APPLICATION No. 14447 of 2010
With
CIVIL
APPLICATION No. 11677 of 2011
In
LETTERS PATENT APPEAL No. 1749 of 2011
With
LETTERS
PATENT APPEAL No. 1750 of 2011
In
SPECIAL CIVIL APPLICATION No. 14446 of 2010
With
CIVIL
APPLICATION No. 11679 of 2011
In
LETTERS PATENT APPEAL No. 1750 of 2011
With
LETTERS
PATENT APPEAL No. 1754 of 2011
In
MISC.CIVIL APPLICATION No. 17 of 2011
With
CIVIL
APPLICATION No. 11737 of 2011
In
LETTERS PATENT APPEAL No. 1754 of 2011
With
CIVIL
APPLICATION No. 11673 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1603 of 2011
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1603 of 2011
In
SPECIAL CIVIL APPLICATION No. 2245 of 2011
With
CIVIL
APPLICATION (STAMP NUMBER) No. 10745 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1603 of 2011
With
CIVIL
APPLICATION No. 11676 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1568 of 2011
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1568 of 2011
In
MISC.CIVIL APPLICATION No. 3155 of 2010
With
CIVIL
APPLICATION No. 11687 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1611 of 2011
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1611 of 2011
In
SPECIAL CIVIL APPLICATION No. 3733 of 2011
With
CIVIL
APPLICATION (STAMP NUMBER) No. 10860 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1611 of 2011
With
CIVIL
APPLICATION No. 11688 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1612 of 2011
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1612 of 2011
In
SPECIAL CIVIL APPLICATION No. 4706 of 2011
With
CIVIL
APPLICATION (STAMP NUMBER) No. 10863 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1612 of 2011
With
CIVIL
APPLICATION No. 11690 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1613 of 2011
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1613 of 2011
In
SPECIAL CIVIL APPLICATION No. 4971 of 2011
With
CIVIL
APPLICATION (STAMP NUMBER) No. 10870 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1613 of 2011
With
CIVIL
APPLICATION No. 11693 of 2011
In
LETTERS PATENT APPEAL No. 1957 of 2007
With
CIVIL
APPLICATION No. 11695 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1272 of 2011
To
CIVIL
APPLICATION No. 11696 of 2011
In
LETTERS PATENT APPEAL No. 266 of 2009
With
CIVIL
APPLICATION No. 11700 of 2011
In
MISC.CIVIL APPLICATION (STAMP NUMBER) No. 1330 of 2010
With
CIVIL
APPLICATION No. 11716 of 2011
In
MISC.CIVIL APPLICATION - FOR EXTENTION OF TIME No. 963 of 2011
To
CIVIL
APPLICATION No. 11718 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1580 of 2010
With
CIVIL
APPLICATION No. 11720 of 2011
======================================
VIBHUTIBEN
V PATEL - Appellant
Versus
DISTRICT
PRIMARY EDUCATION OFFICER - Defendant
======================================
Appearance
:
MR
NK MAJMUDAR for Appellant.
None
for Defendant.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/11/2011
COMMON ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
In
all these matters, four weeks time is granted for removal of office
objections.
Registry
is directed to notify these matters for admission hearing on
14.12.2011. A copy of this order be placed in each connected
matters.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[K. S. JHAVERI, J.]
Savariya
Top