Gujarat High Court High Court

Pinakin vs Sanchalkshri on 25 November, 2010

Gujarat High Court
Pinakin vs Sanchalkshri on 25 November, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11386/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 11386 of 2010
 

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

 

PINAKIN
J PATEL - Petitioner(s)
 

Versus
 

SANCHALKSHRI
& 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MAMTA R VYAS for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2,4 - 5. 
MS
MANISHA NARSINGHANI, AGP for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 05/10/2010 

 

ORAL
ORDER

Heard
learned advocate Ms.Mamta R.Vyas for the petitioner.

The
present petition is filed challenging the order passed by the
Tribunal dated 18th August 2010 in Application No.90/2010
whereby the Tribunal has remitted the matter to C.O.S. (Commissioner
of Schools) for deciding the legality and validity of orders dated
19th June 2010 and 30th June 2010. In
substance, the petition is challenging the order of remand passed by
the Tribunal and, therefore, the petition is not entertained.

The
learned advocate for the petitioner submitted that the Tribunal has
granted 45 days’ time to decide the matter. That 45 days is to
commence from the date of the receipt of the order of the Tribunal by
the Commissioner of Schools.

This
Court is of the opinion that 45 days cannot be said to be
unreasonable time to take a decision by the Commissioner of Schools.
Hence, this petition is found without any substance and accordingly
it is dismissed.

(Ravi
R.Tripathi, J.)

/moin

   

Top