Gujarat High Court Case Information System
Print
SCA/15335/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15335 of 2010
=========================================================
ANANTKUMAR
K TRIVEDI - Petitioner(s)
Versus
HARISHKUMAR
J PUWAR - PRESIDENT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
MAMTA R VYAS for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/12/2010
ORAL
ORDER
Heard
Ms.Mamta R.Vyas, learned advocate for the petitioner. It is submitted
by her that the Tribunal has wrongly entertained the application of a
person, who admittedly is not a Trustee or the President of the
School in question. It is also pointed out that the order under
challenge in the application before the Tribunal was the order passed
by the District Education Officer, which does not fall in the purview
of the provisions of Section 38 of the Gujarat Secondary Education
Act, 1972.
Notice
returnable on 12.01.2011.
Ad-interim
relief in terms of Paragraph-17(B) is granted till then.
In
addition to the normal mode of service, Direct Service is also
permitted.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top