IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION No 217 of 2002
in
SPECIAL CIVIL APPLICATIONNo 10295 of 1999
--------------------------------------------------------------
SARVODAYA CHARITABLE TRUST SANCHALIT N V SHAH GIRLS
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Civil Application No. 217 of 2002
MS MAMTA R VYAS for Petitioner No. 1
MR KP RAVAL, AGP for Respondent No. 1
.......... for Respondents No. 2-3
--------------------------------------------------------------
CORAM : MR.JUSTICE M.S.SHAH
Date of Order: 11/01/2002
ORAL ORDER
Rule. Mr KP Raval learned AGP waives service of
Rule.
2.Heard Ms. Mamta Vyas learned counsel for the
petitioner and Mr KP Raval learned AGP for respondents.
3.Having heard the learned counsel for the parties,
it appears to the Court that when no grant is sought from
the Government at this stage, there does not seem to be
any impediment why the petitioner – school running
science stream in a rural area should be prevented from
imparting education to girls in a rural area and that too
in a science stream, when it is pointed out by the
learned counsel for the petitioner that there is no other
science school for girls within a radius of 15 kms.
Hence, the following order is passed:-
“Till final disposal of the petition, the
respondents are restrained from cancelling the
temporary recognition granted to the petitioner
institution for running the higher secondary
classes in science stream. It is clarified that
this order does not require the respondents to
give grant-in-aid to the petitioner institution.
4.The application is accordingly disposed of. Rule
is made absolute to the aforesaid extent.
Direct service is permitted.
(M.S. Shah,J)
zgs/-