Gujarat High Court Case Information System
Print
SCA/2448/1993 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2448 of 1993
WITH
CIVIL
APPLICATION No. 3019 of 1994
For
Approval and Signature:
HONOURABLE
MR.JUSTICE P.B.MAJMUDAR
======================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
======================================
KANTILAL
B RAVAL AND OTHERS
Versus
PRINCIPAL
LOKSEVA MAHAVIDYALAY AND OTHERS
======================================
Appearance
:
MR BIPIN JASANI for
Petitioners.
MR JIVANLAL G SHAH for Respondent No.1.
MS
FALGUNI PATEL, AGP for Respondent Nos. 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE P.B.MAJMUDAR
Date
: 06/10/2006
ORAL
JUDGMENT
Mr.Jasani,
learned advocate for the petitioner states that majority of the
grievances of the petitioner has been redressed, however, it is
submitted by him that some more grievances are required to be
considered by the authority concerned.
Mr.Jasani
further states that identical matter being Special Civil Application
No.2430/1993 is disposed of by learned Single Judge of this Court
vide order dated 28-9-2005. He states that since the issue involved
in the matter is similar in nature, this matter may also be disposed
of on same line.
In
view of above statement, following order is passed.
It
is directed that the petitioner may prefer a representation before
the authority concerned within two weeks and the same shall be
considered and decided sympathetically by the said authority within
eight weeks from the receipt of the said representation.
With
the observations as above, the petition is disposed of. Rule is
discharged. No order as to costs.
In
view of above order, no order on Civil Application No.3019 of 1994.
(P.B.Majmudar,
J.)
/malek
Top