Gujarat High Court
Junagadh vs State on 25 February, 2010
Gujarat High Court Case Information System
Print
SCA/2127/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2127 of 2010
=========================================================
JUNAGADH
MUNICIPAL CORPORATION - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
VAIBHAV A VYAS for
Petitioner(s) : 1,
MR CB UPADHYAYA, ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/02/2010
ORAL
ORDER
Rule
returnable on 05.04.2010. It is clarified that it shall be open to
the respondent State to hand over the administration/management of
respondent no. 5 school to any government agency such as District
Education Officer or any such officer of the State Government instead
of private trust before the returnable date.
(K.S.
JHAVERI, J.)
Divya//
Top