Gujarat High Court High Court

Ripalben vs State on 30 August, 2010

Gujarat High Court
Ripalben vs State on 30 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5988/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5988 of 2010
 

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

RIPALBEN
AMITBHAI PRAVASI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

===================================== 
Appearance
: 
MR DIPEN A DESAI for
Petitioner(s) : 1, 
MR NIRAG PATHAK, AGPPLEADER for Respondent(s) :
1 - 2. 
NOTICE SERVED for Respondent(s) : 1, 
MR HS MUNSHAW for
Respondent(s) : 3 - 5. 
NOTICE SERVED BY DS for Respondent(s) : 4 -
5. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 30/08/2010 

 

 
ORAL
ORDER

1.0 Heard
learned advocate Mr. Dipen K. Desai for the petitioner. It is a
matter wherein transfer from village Jarola, District: Nadiad to
village Salun having distance of 16 km. between two villages, is
challenged.

2.0 The
learned advocate for the petitioner submitted that it is a penal
order passed against the petitioner and the petitioner is caused
prejudice by the said order because it is stated that, at the place
of transfer, she will not be entitled to take charge of the Principal
Teacher.

3.0 The
Court is of the opinion that the question of transfer is
disproportionately agitated before this Court. The petition is found
without any substance. Hence, it is dismissed. Notice is
discharged.

[
Ravi R. Tripathi, J. ]

hiren

   

Top