Gujarat High Court
Navjivan vs State on 21 April, 2011
Gujarat High Court Case Information System
Print
SCA/4825/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4825 of 2011
=========================================================
NAVJIVAN
KELAVNI MANDAL THROUGH MANAGING TRUSTEE & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH JOINT DIRECTOR & 1 - Respondent(s)
=========================================================
Appearance
:
MRCHIRAGBPATEL
for
Petitioner(s) : 1 - 2.
MR JANAK RAVAL AGP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/04/2011
ORAL
ORDER
Heard
Mr.Patel, learned advocate for the petitioners.
It
is contended that now with the change in curriculum and the system,
standard 8th
is placed under the control and direction of Director of Primary
Education, and, that therefore the District Education Officer has no
authority or jurisdiction to pass such order.
Learned
Assistant Government Pleader has submitted that instructions as
regards the said contention are required.
Hence,
stand over to 11 th
May, 2011.
Direct
service is permitted.
(K.M.THAKER,
J.)
Amit
Top