Gujarat High Court Case Information System Print SCA/15335/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 15335 of 2010 ========================================================= ANANTKUMAR K TRIVEDI - Petitioner(s) Versus HARISHKUMAR J PUWAR - PRESIDENT & 1 - Respondent(s) ========================================================= Appearance : MS MAMTA R VYAS for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. ========================================================= CORAM : HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 20/12/2010 ORAL ORDER
Heard
Ms.Mamta R.Vyas, learned advocate for the petitioner. It is submitted
by her that the Tribunal has wrongly entertained the application of a
person, who admittedly is not a Trustee or the President of the
School in question. It is also pointed out that the order under
challenge in the application before the Tribunal was the order passed
by the District Education Officer, which does not fall in the purview
of the provisions of Section 38 of the Gujarat Secondary Education
Act, 1972.
Notice
returnable on 12.01.2011.
Ad-interim
relief in terms of Paragraph-17(B) is granted till then.
In
addition to the normal mode of service, Direct Service is also
permitted.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top