Gujarat High Court High Court

Sarvoday vs Hasmukhbhai on 8 February, 2011

Gujarat High Court
Sarvoday vs Hasmukhbhai on 8 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/15908/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15908 of 2007
 

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

 

SARVODAY
KELAVANI MANDAL & 1 - Petitioner(s)
 

Versus
 

HASMUKHBHAI
K. RAVAL & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for
Petitioner(s) : 1
- 2. 
NOTICE
SERVED BY DS for
Respondent(s) : 1
- 4. 
MR
VILAS G GOSWAMY for
Respondent(s) : 1, 
GOVERNMENT
PLEADER for
Respondent(s) : 2,
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 03/09/2007 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.Shastri for the petitioners and learned advocate
Mr.Goswamy for the respondent No.1 and learned Assistant Government
Pleader Mr.Vinay Pandya for the respondent Nos.2, 3 and 4.

2. It
is directed to the District Primary Education Officer, District
Panchayat, Gandhinagar, to consider the order passed by the Tribunal
granting reinstatement in favour of the respondent No.1 and the
difficulty is that Class-V-B is permitted to be closed down by the
District Primary Education Officer to the School Management. It is
also directed to consider that whether there is any possibility of
reinstatement of the respondent No.1 in the school management or not
and file necessary affidavit after considering the order passed by
the Tribunal. The matter is adjourned to 24th September
2007. Direct Service is permitted for District Primary Education
Officer, District Panchayat, Gandhinagar.

[H.K.RATHOD,
J.]

Rajendra

   

Top