Gujarat High Court High Court

Vilasben vs State on 22 September, 2011

Gujarat High Court
Vilasben vs State on 22 September, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4631/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4631 of 2011
 

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

 

VILASBEN
PARSHOTTAMBHAI AAMBALIYA & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KIRIT R PATEL for
Petitioner(s) : 1 - 3. 
MR AJ DESAI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
MR YC CONTRACTOR for Respondent(s) : 2 - 6. 
MR
RAMESH SAVANIA FOR MS ANUJA S NANAVATI for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 22/09/2011  
ORAL ORDER

1. This
petition under Article 226 of the Constitution of India has been
filed, with the following prayers :

“(A) This
Hon’ble Court may be pleased to issue a writ of mandamus of any other
appropriate writ or direction to respondent no.2 to 6 for
conducting/appear to 100 students in B.Ed. Examination start from
21.04.2011 and allotment of Examination center to petitioner/students
B.Ed. College at Veraval and cancel B.Ed. Examination center no.021
at Saraswati Mahila B.Ed. College, Talala (Gir).

(B) Pending
hearing and final disposal of the petition, this Hon’ble Court may be
pleased to direct to respondent no.2 to 6 for conducting/appear to
100 students in B.Ed. Examination start from 21.04.2011 and allotment
of examination center to petitioner/students B.Ed. College at Veraval
and cancel B.Ed. Examination center no.021 at Saraswati Mahila B.Ed.
College, Talala (Gir).

(C) Ad-interim
relief in terms of Prayer (B) above may be granted.

(D) This
Hon’ble Court may be pleased to initiate necessary action against the
respondents, and officers of SNDT University for above mentioned
illegalities and irregularities, in the interest of students and
justice.

(E) Grant
any other and further reliefs as this Hon’ble Court may deem just and
proper in the interest of justice.”

2. Today
when the matter is taken up, Mr.Y.C.Contractor, learned advocate for
respondents Nos.2 to 6 states, upon instructions, that respondent
No.2-University will announce the examination schedule within
seven days from today. All the eligible students will be allowed to
appear in the examination on production of the relevant documents
pertaining to the students. Respondent No.7-College shall
submit all the relevant documents pertaining to the students
appearing in the said examination, five days prior to the
commencement of the examination.

3. Mr.Ramesh
Savania, learned advocate for Ms.Anuja S. Nanavati, learned counsel
for respondent No.7- College, states, upon instructions, that
respondent No.7 – College shall submit all the papers
pertaining to students, who are to appear in the said examination,
five days prior to the date of the examination.

4. In
view of the statements made by the learned counsel for respondents
Nos.2 to 6 and respondent No.7, Mr.Kirit R. Patel, learned advocate
for the petitioners, states that he may be permitted to withdraw the
petition.

5. Permission
to withdraw the petition, is granted.

The
petition is disposed of, as withdrawn.

Notice
is discharged. There shall be no
orders as to costs.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top