Gujarat High Court Case Information System
Print
SCA/1178120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11781 of 2008
=========================================================
MINAXIBEN
BHULABHAI PATEL & 1 - Petitioner(s)
Versus
DIRECTOR
OF PRIMARY EDUCATION & 3 - Respondent(s)
=========================================================
Appearance
:
MS
MAMTA R VYAS for
Petitioner(s) : 1 - 2.
MR JK SHAH, ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/10/2008
ORAL
ORDER
1. By
way of this petition, the petitioners have prayed to quash and set
aside the order dated 03.04.2008 passed by the respondent
no.2-District Primary Education Officer.
2. As
a result of hearing and perusal of records, it is borne out that this
petition is misconceived inasmuch as writ is not the appropriate
remedy in the instant case. This petition therefore requires to be
disposed of. It will, however, be open to the petitioners to
approach the appropriate forum in accordance with law. It is made
clear that this court has not entered into the merits of the matter.
Petition stands disposed of accordingly. No order as to costs.
(K.S.
JHAVERI, J.)
Divya//
Top