Gujarat High Court High Court

Chaudhary vs State on 19 July, 2011

Gujarat High Court
Chaudhary vs State on 19 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6041/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6041 of 2011
 

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

 

CHAUDHARY
JAYANTIBHAI PRUTHVIRAJ - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KB PUJARA for
Petitioner(s) : 1, 
MR MAULIK NANAVATI AGP  for Respondent(s) :
1-2 
MR HS MUNSHAW for Respondent(s) : 3, 
MR MP PRAJAPATI for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/07/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.K.B.Pujara for petitioner, learned AGP Mr.Maulik
Nanavati for respondent Nos.1 and 2, learned advocate Mr.Munshaw for
respondent No.3 and learned advocate Mr.M.P.Prajapati for respondent
No.4.

2. Taking
into consideration submissions made by learned advocates appearing on
behalf of respective parties, for deciding the matter on merits, at
the outset, respondent no. 4 is required to direct petitioner to get
examined by Civil Surgeon, Civil Hospital, Ahmedabad.

3. Therefore,
respondent no. 4 is directed to issue a letter to petitioner,
directing him to remain present before Civil Surgeon, Civil
Hospital, Ahmedabad on a particular date and time for medical
examination.

3.1 The
petitioner is directed to comply the said direction.

3.2 The
Civil Surgeon, Civil Hospital, Ahmedabad is directed to issue a
Medical Certificate pursuant to medical examination of petitioner and
send it to respondent no. 4 – District Primary Education
Officer, who, in turn, shall submit the same in this Court.

3.3 The
aforesaid exercise is to be completed by respondent no. 4 and
petitioner within a period of 15 days from today.

4. The
matter is adjourned to 9th August 2011.

5. Since
this order has been passed in presence of all the learned advocates
appearing on behalf of respective parties, more particularly, learned
advocate, appearing on behalf of respondent no. 4, order as to direct
service is not required to be passed.

[
H.K.RATHOD, J. ]

(vipul)

   

Top