Gujarat High Court High Court

Narayan vs Bachhising on 13 September, 2010

Gujarat High Court
Narayan vs Bachhising on 13 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8535/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8535 of 2010
 

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

 

NARAYAN
EDUCATION TRUST & 1 - Petitioner(s)
 

Versus
 

BACHHISING
RAMBAHADURSING RAJPUT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JV MEHTA for
Petitioner(s) : 1 - 2.MR DM THAKKAR for Petitioner(s) : 1 - 2.MS
KRISHNA B MEHTA for Petitioner(s) : 1 - 2. 
MR CHETAN K PANDYA for
Respondent(s) : 1, 
MR HARDIK C RAWAL for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 13/09/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.D.M.Thakkar for the petitioners. Learned advocate
invited the attention of the Court to Annexure-F a communication
dated 29.4.1998
addressed to the Director of Primary Education, Education Department,
Sachivalaya, Gandhinagar wherein it is stated that the school had
prayed for permission to close the school since June 1993. The
District Education Officer, Ahmedabad had also recommended the
closure of the school since June 1993. For no apparent reason, the
permission was granted by communication dated 24.4.1998. Later on
that communication dated 24.4.1998 whereby permission was granted to
close down the school with effect from June 1998 is modified by
communication dated 24.6.1998 and permission is granted for closure
of the school since June 1993. All these can be explained only by
the Director of Primary Education who is not joined as a party in
this petition. Learned advocate for the petitioners wants permission
to implead the Director of Primary Education as party respondent.
Permission is granted. The petition be amended during the course of
the day.

Notice
to the newly added respondent returnable on 22.9.2010. Direct
service is permitted. In addition to any other mode of direct
service, it will be open for the petitioners to serve the Director of
Primary Education by Registered Post A.D. who in turn is expected to
instruct the learned AGP in the matter.

(Ravi
R.Tripathi,J)

pathan

   

Top