Gujarat High Court Case Information System
Print
SCA/12539/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12539 of 2010
=========================================================
DAKSHIN
GUJARAT MAHILA KELAVANI MANDAL,THRO MANAGING TRUSTEE - Petitioner(s)
Versus
VEER
NARMAD SOUTH GUJARAT UNIVERSITY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
DHAVAL D VYAS for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 07/10/2010
ORAL
ORDER
Heard
learned senior advocate Mr.D.D.Vyas appearing on behalf of
petitioner. In present petition, petitioner has challenged
resolution No.11 of July 12/15, 2010 and resolution No.144 passed by
Syndicate of July,12/15,2010 and also communication bearing
No.S(1).8552/2010 of August 10,2010. Petitioner has also challenged
order dated 13.07.2010 written by Vir Narmad South Gujarat
University, which was received by petitioner on 19.07.2010.
In
light of aforesaid challenge made in present petition and raising
contentions against respondent – University, according to my
opinion, Chancellor of University have right and power to pass an
order for inspection and inquiry under Section 7(3) and (4) of Vir
Narmad South Gujarat University, 1965.
Therefore,
when higher authority is having a power to examine challenge, made
by petitioner let petitioner may approach to Chancellor by making a
detailed representation, raising all the contentions, including
which are raised in present petition, within a period of 15 days
from the date of receiving a copy of present order. As and when
Chancellor of respondent University receive such representation from
petitioner, it is directed to Chancellor of respondent University
to examine such contentions raised by petitioner in representation,
while exercising powers under Section 7 of Vir Narmad South Gujarat
University, 1965, independently and then to pass appropriate
reasoned order, after giving reasonable opportunity of hearing to
petitioner, within a period of 2(Two) months from the date of
receiving such representation from petitioner and to communicate
decision immediately to petitioner.
In
view of aforesaid observations and directions, present petition is
disposed of, without expressing any opinion on merits.
Direct
service is permitted.
[H.K.RATHOD,
J.]
..mitesh..
Top