Gujarat High Court High Court

Appearance : vs Mr Shailesh C Parikh For on 23 February, 2011

Gujarat High Court
Appearance : vs Mr Shailesh C Parikh For on 23 February, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5973/2001	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5973 of 2001
 

 
 
For
Approval and Signature:  
 


 

 
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
 
 
=========================================


 
	  
	 
	  
		 
			 

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 ?
		
	

 

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


 

AHMEDABAD
EDUCATION SOCIETY & ANR
 

Versus
 

PRATIMABEN
G. PATEL & ORS
 

=========================================
 
Appearance : 
MS
KJ BRAHMBHATT for
Petitioners 
MR SHAILESH C PARIKH for Respondent No. 1 
MRS VD
NANAVATI for Respondent No. 2, 
MS V.S. PATHAK, AGP for Respondent 
No. 3 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 23/02/2011 

 

 
 
ORAL
JUDGMENT

1 Respondent
No. 1 is a Part-time Lecturer in the subject of Sociology, serving
with L.D. Arts College, Ahmedabad, i.e. petitioner No.2 herein. At
the relevant point of time, the respondent No. 1 could not be
allotted any lecture during the Academic Year 2001-2002 due to
fall in the workload and, therefore, she had preferred an
Application No. 20 of 2001, before the Gujarat Affiliated Colleges
Tribunal. The Tribunal granted interim relief in favour of the
respondent No. 1, restraining the petitioners herein from
implementing the decision of reducing the lectures of the
respondent No.1 and consequent reduction in the rank. The
Tribunal, thereafter, vide order dated 12.7.2001 confirmed the
interim relief, which was granted earlier in favour of the
respondent No.1.

2 The
said order dated 12.7.2001 passed by the Tribunal confirming the
interim relief granted in favour of the respondent No. 1 is the
subject matter of challenge in the present petition.

3. Today,
Ms. K.J.Brahmbhatt, learned Counsel appearing for the petitioners,
makes a statement that, by virtue of interim relief which was
granted earlier and confirmed by the Tribunal, respondent No.1 has
continued to deliver lectures at L.D. Arts College, Ahmedabad, and
no cause of action now survives for the petitioners to pursue with
the petition.

4 In
light of what has been stated by the learned Counsel for the
petitioners, nothing further requires to be done in the petition and
the same is accordingly disposed of. Rule is discharged.

(J.B.PARDIWALA,
J.)

pnnair

   

Top