Gujarat High Court High Court

Adarsh vs Dist on 18 June, 2008

Gujarat High Court
Adarsh vs Dist on 18 June, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/1406/1996	 2/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1406 of 1996
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
 
 
=========================================
 
	 
		 
		 
	
	 
		 
	
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
		 
			 

 

			
		
	

 
	 
		 
		 
	
	 
		 
	
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
		 
			 

 

			
		
	

 
	 
		 
		 
	
	 
		 
	
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
		 
			 

 

			
		
	

 
	 
		 
		 
	
	 
		 
	
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
		 
			 

 

			
		
	

 
	 
		 
		 
	
	 
		 
	
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
		 
			 

 

			
		
	

 

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

 

ADARSH
YUVAK MANDAL - Petitioner(s)
 

Versus
 

DIST
EDUCATION OFFICER - Respondent(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Petitioner(s) : 1,MR NIRAL R MEHTA for Petitioner(s) : 1, 
RULE
SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 18/06/2008
 

ORAL
JUDGMENT

Present
petition is filed by the petitioner-Adarsh Yuvak Mandal through its
President/ Secretary praying that :

ýSVIII
(B) Be pleased to issue a writ of mandamus or a writ in the nature of
mandamus or any appropriate writ, direction or order, quashing and
setting aside the order dated 1/2/96 passed by the respondent at
Exh.ýýEýý to the petition;ýý

The
petition is filed on 20th February 1996. The first order
was passed on 22nd February 1996 by this Court (Coram :
Hon’ble Mr.Justice Rajesh Balia). The order is as under :

ýSRule
returnable on 15.3.96. Meanwhile, operation of order dated 1.2.96
shall remain stayed. Direct Service permitted.ýý

It
is unfortunate that though the Rule was made returnable on 15th
March 1996, the matter has remained pending till date and the order
dated 01st February 1996 has remained stayed all these
days. In view of that, to allow the operation of order dated 01st
February 1996 will not be justified by any far stretched reasons
also. Only on the ground that the
authorities have not taken any steps to get the stay granted against
order dated 01st February 1996 vacated, the petition is
allowed. Order dated 01st February 1996 is
quashed and set aside only on the short ground of delay and latches
in getting the stay order not vacated.

At
the request of Ms.Krina Calla, learned Assistant Government Pleader,
it is clarified that quashing of order dated 01st
February 1996 does not preclude the authorities from taking
appropriate action against the school, if there are subsisting
reasons.

At
the request of Mr.Niral Mehta, learned advocate appearing for
petitioner, it is also clarified that the observations made
hereinabove will not be construed to mean that the Court wants the
authorities to take any action against the school, if otherwise not
warranted.

With
these observations, the petition is allowed. Rule is made absolute
with no order as to costs.

(Ravi
R. Tripathi, J)

Aakar