Gujarat High Court High Court

Panchbharti vs State on 14 June, 2010

Gujarat High Court
Panchbharti vs State on 14 June, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6384/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6384 of 2010
 

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

PANCHBHARTI
GRAM VIDYAPITH MADAL, LIMDI - Petitioner
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

=================================== 
Appearance
: 
MS
MAMTA R VYAS for Petitioner. 
MR RASHESH RINDANI, AGP for
Respondent No. 1.  
None for Respondent Nos.2 -
3. 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 14/06/2010 
ORAL ORDER

The
petitioner has filed this petition under Article 226 of the
Constitution of India praying for quashing and setting aside the
order dated 24.09.2009 passed by the respondent No.2 and the order
dated 19.12.2009 passed by the respondent No.1.

Heard
Ms. Mamta R. Vyas, learned advocate appearing for the petitioner and
Mr. Rashesh Rindani, learned Assistant Government Pleader for the
respondents on an advance copy being served to the Government
Pleader’s office.

Identical
issue was involved in Special Civil Application No.5253 of 2010 &
5251 of 2010, which were disposed of on 06.05.2010 by issuing
certain directions. The present petition being identical, Ms. Vyas
has submitted that similar order be passed in the present petition
and similar directions be issued.

Mr.

Rindani has also no objection if the same directions are issued in
this petition.

In
view of the order passed by this Court in Special Civil Application
No.5251 & 5253 of 2010, the petitioner is hereby directed to
make representation to the Board and the Board will reconsider the
earlier decision without being influenced by the orders passed by
the Board as well as the Secretary, Education Department and as and
when such representation is made by the petitioner, the same shall
be decided by the Board in accordance with law and on its own merits
as early as possible, preferably on or before 15.07.2010.

With
these directions, this petition is accordingly disposed of.

D.S.

permitted.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top