Gujarat High Court High Court

District vs Umiyashankar on 16 November, 2011

Gujarat High Court
District vs Umiyashankar on 16 November, 2011
Author: Mr.Bhaskar Bhattacharya, J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2367/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2367 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 9950 of 2009
 

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

DISTRICT
EDUCATION OFFICER & 1 - Appellant(s)
 

Versus
 

UMIYASHANKAR
BHULESHVAR JOSHI & 2 - Respondent(s)
 

===================================================== 
Appearance
: 
MS KRINA CALLA, ASST. GOVT. PLEADER
for Appellants) : 1 - 2. 
MS MAMTA R VYAS for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 - 3. 
MR DIPEN
DESAI for Respondent(s) : 2 -
3. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 16/11/2011 

 

 
 
 ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA)

This
appeal is directed against an order passed by a learned Single Judge
in exercise of powers under Article 227 of the Constitution of India
in a writ-application filed against an order of a Tribunal, where the
Tribunal was not made a party.

No
appeal lies against such order under clause 15 of the Letters Patent
Act. We, therefore, dismiss the appeal on this ground alone, without
entering into the merits of the case.

It
is, however, clarified that dismissal of this appeal will not stand
in the way of the appellant in seeking appropriate remedy before the
appropriate forum in accordance with law.

Interim
order granted earlier stands vacated. Notice is discharged. No order
as to costs.

[BHASKAR
BHATTACHARYA, ACTING C.J.]

[J.B.PARDIWALA
J.]

mathew

   

Top