Gujarat High Court High Court

Vice vs State on 11 October, 2011

Gujarat High Court
Vice vs State on 11 October, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6457/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6457 of 2011
 

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

 

VICE
PRESIDENT - MUSLIM EDUCATION SOCIETY - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH PRINCIPAL SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MTM HAKIM for
Petitioner(s) : 1, 
MS ASMITA PATEL LEARNED ASSISTANT GOVERNMENT
PLEADER for Respondent(s) : 1 - 3. 
DS AFF.NOT FILED (N) for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 11/10/2011 

 

 
 
ORAL
ORDER

It
is submitted by the learned advocate for the petitioner that while
rejecting the application of the petitioner, the District Education
Officer has given certain reasons for doing so. In appeal, the
Appellate Authority has given reasons for rejection of the
application given by the District Education Officer and has rejected
the appeal for several reasons which are beyond the order of the
District Education Officer.

Ms.Asmita
Patel, learned Assistant Government Pleader, may take instructions.

List
on 11.11.2011.

(Smt.

Abhilasha Kumari, J.)

rakesh/

   

Top