Gujarat High Court High Court

Gujarat vs Patel on 19 January, 2010

Gujarat High Court
Gujarat vs Patel on 19 January, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/357/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 357 of 2010
 

In


 

MISC.CIVIL
APPLICATION No. 2649 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 13972 of 2008
 

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


 

GUJARAT
SECONDARY & HIGHER SECONDARY EDUCATION BOARD - Petitioner(s)
 

Versus
 

PATEL
GOVINDBHAI JETHABHAI & 9 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AD OZA for
Petitioner(s) : 1, 
MR JV JAPEE for Respondent(s) : 1 - 5. 
MR RA
SEJPAL for Respondent(s) : 6, 
MR HK PATEL, AGP for Respondent(s) :
7, 
None for Respondent(s) : 8, 
MR YF MEHTA for Respondent(s) :
9 - 10. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 19/01/2010 

 

 
 
ORAL
ORDER

Considering
the facts and circumstances, the applicant Board is permitted to be
impleaded as party in the main Misc. Civil Application No.2649/09
and Mr. Raval has stated that he would appear for the Board.

The
learned counsel appearing for the applicant submitted that there
shall be two representatives of the Trust and two representatives
of the Board in the selection committee.

However,
it appears that on behalf of the Trust, since there was inter se
dispute amongst the trustees, this Court has authorised a
representative who may be nominated by the Charity Commissioner to
represent the Trust and therefore, the same would separately take
care of the interest of the Trust. So far as two representatives
of the Board are concerned, DEO is also a Government officer and
the Board can authorise him being representative and another
representative of the Board is already permitted in the committee.

Hence,
no further direction is required for the constitution of the
selection committee. In any case, Civil Application No.2649/09 with
Civil Application No.13518/09 will have to be heard further after
the selection process is over.

Hence,
the present application subject to the aforesaid observation is
disposed of.

(JAYANT PATEL, J.)

*bjoy

   

Top