Gujarat High Court High Court

Sureshnath vs State on 4 July, 2011

Gujarat High Court
Sureshnath vs State on 4 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10482/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10482 of 2010
 

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

SURESHNATH
ISHWARNATH GOSWAMI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

===================================== 
Appearance
: 
MR GAURANG H BHATT for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
MR RA MISHRA for
Respondent(s) : 3 - 4. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 15/10/2010 

 

 
ORAL
ORDER

1.0 Taking
into consideration the controversy involved in the matter it
is deemed fit that the petitioner be directed to make a
Representation to the District Primary
Education Officer and who in turn be directed to decide the
same in a time frame.

2.0 The
petitioner to file a Representation, which may contain any additional
material along with the Affidavit in Rejoinder which is filed before
this Court, before the District Primary
Education Officer on or before 25th October 2010.
The District Primary Education Officer
shall take a decision on the same within four weeks from the receipt
of the Representation and communicate the same to the petitioner by a
Registered Post Acknowledgment Due letter.

2.1 At
the request of learned advocate Mr. Bhatt for the petitioner liberty
is reserved in favour of the petitioner to approach this Court in
case of difficulty.

2.2 A
copy of this order be made available to the learned advocate Mr.
Mishra for its onward communication for compliance.

3.0 With
the aforesaid directions, the petition is disposed of. Direct
service is permitted.

[
Ravi R. Tripathi, J. ]

hiren

   

Top