Gujarat High Court High Court

Babubhai vs Chancellor on 24 December, 2010

Gujarat High Court
Babubhai vs Chancellor on 24 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

WPPIL/18/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

WRIT
PETITION (PIL) No. 18 of 2010
 

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


 

BABUBHAI
PRABHUDAS PATEL - PETITIONER
 

Versus
 

CHANCELLOR
- GUJARAT VIDHYAPITH & 3 - RESPONDENT
 

=================================================
 
Appearance : 
MR
DHAWAN M JAYSWAL for PETITIONER : 1, 
None for RESPONDENT : 1 -
4. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 24/12/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
so-called public interest litigation has been preferred by the
petitioner on the ground of certain irregularities committed in
Gujarat Vidhyapith.

2. The
learned counsel for the petitioner submits that there are various
irregularities being committed such as (i) the Vice-Chancellor has
not been appointed in accordance with law, (ii) a number of teaching
staff have been appointed, who are not qualified and salaries are
paid, and there are other irregularities. However, as we find that
the irregularity of one or other has been shown which relates to
service matter and in such case no public interest is involved, we
are not inclined to issue any writ in the present case. However,
this order shall not stand in the way of the petitioner to bring the
matter to the notice of the Chancellor of the University, who may
look into the matter and pass appropriate orders. If any application
has already been preferred by the petitioner, the petitioner may
bring the same to the notice of the Chancellor alongwith a copy of
this order.

This
writ petition stands disposed of. No costs.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top