Gujarat High Court
Pragnaben vs Director on 9 November, 2011
Gujarat High Court Case Information System
Print
CA/4968/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 4968 of 2011
In
SPECIAL
CIVIL APPLICATION No. 10111 of 2006
=========================================================
PRAGNABEN
K. NAYAK & 6 - Petitioner(s)
Versus
DIRECTOR
OF PRIMARY EDUCATION & 4 - Respondent(s)
=========================================================
Appearance
:
MR
DIPAK R DAVE for
Petitioner(s) : 1 - 7.
None for Respondent(s) : 1, 3,
GOVERNMENT
PLEADER for Respondent(s) : 2,
MR KAUSHAL D PANDYA for
Respondent(s) : 4,
MR BS PATEL for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 09/11/2011
ORAL
ORDER
1. Heard
the learned advocates for the parties.
2. Mr.B.S.
Patel, learned advocate for respondent no.5-Trust, seeks time to file
reply.
3. However,
the claim of the applicants with regard to receipt of salary at this
stage is restricted till passing of the impugned order dated
29.11.2005 by the respondent authority permitting closure of classes.
4. Considering
the above, the respondents shall specifically answer as to why the
salary of the applicants due prior to passing the impugned order
dated 29.11.2005 shall not be ordered to be paid on or before 30th
November, 2011.
S.O.
to 30th November, 2011.
(Anant
S. Dave, J.)
koshti/
Top