Gujarat High Court Case Information System
Print
SCA/4905/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4905 of 2010
=========================================================
GHANSYAM
MOHANLAL PANDYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
AS SUPEHIA for
Petitioner(s) : 1,
Ms.MANISHA NARSINGHANI, ASST GOVERNMENT PLEADER
for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 20/09/2010
ORAL ORDER
Learned
advocate Ms.Manisha Narsinghani instructed by Shri M.K.Khant,
Assistant Education Inspector from the Office of the District
Education Officer, Vadodara made available for perusal Show Cause
Notice issued to the school on 18th September 2010 asking
the school to submit its explanation within 7 days for not complying
with the directions issued by the District Education Officer.
Besides, the District Education Officer is pursuing the matter so as
to see that the petitioner receives pension. To report further
development in the matter, adjourned to 30th September
2010.
(RAVI
R. TRIPATHI, J.)
karim
Top