Gujarat High Court Case Information System
Print
SCA/9294/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9294 of 2011
=========================================================
SHRI
DAYARAM KELVANI MANDAL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
MAMTA R VYAS for
Petitioner(s) : 1,
MR JK SHAH, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 29/08/2011
ORAL
ORDER
This
petition, under Article 226 of the Constitution of India, has been
filed with the following prayers:
(A) Your
Lordships may be pleased to issue a writ of mandamus or any other
appropriate writ, order or direction directing the respondents to
grant permission to start 3rd division of Std.XI;
and
in the alternative
(B) Your
Lordships may be pleased to issue a writ of mandamus of any other
appropriate writ, order or direction directing the Resp. No.1
authority to decide the appeal at the earliest preferably within one
week;
(C) Pending
admission, hearing and final disposal of this Writ petition, Your
Lordships may be pleased to direct the Resp. No.1 to decide the
appeal and submit the decision before this Hon’ble Court within a
period as may be specified by this Hon’ble Court;
(D) Be
pleased to pass such other and further reliefs as may be deemed just
and proper by Your Lordships in the facts and circumstances of the
case.”
Ms.Mamta
R.Vyas, learned advocate for the petitioner, submits that the appeal
filed by the petitioner before the State Government has been decided
by order dated 21.07.2011, therefore, the alternative prayers made at
Paragraph-14(B) and (C) have been redressed and the petition may be
disposed of accordingly.
Upon
the above statement being made by the learned advocate for the
petitioner, and as the grievance of the petitioner regarding decision
of the appeal has been redressed, the petition is disposed of without
going into the merits of the case.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top