Gujarat High Court High Court

Hasuben vs President/ on 8 October, 2010

Gujarat High Court
Hasuben vs President/ on 8 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11470/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No.11470 of 2010
 

in


 

SPECIAL
CIVIL APPLICATION No. 10094 of 2009
 

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

 

HASUBEN
GURJAR - Petitioner(s)
 

Versus
 

PRESIDENT/
MANAGING TRUSTEE/SECRETARY & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHUSHAN B OZA for
the applicant.  
MR HEMANG R RAWAL for Respondent(s) : 1 - 2. 
MRS
VD NANAVATI for Respondent(s) : 3, 
Ms.MANISHA NARSINGHANI, ASST
GOVERNMENT PLEADER for respondents no.4, 5 and
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 08/10/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.Bhushan B. Oza for the applicant-original
respondent no.1. RULE. Learned advocate Mr.Hemang R.
Rawal waives service of rule on behalf of respondents no.1 and 2
herein-original petitioners, learned advocate Mrs.V.D. Nanavati
waives for respondent no.3 and learned Assistant Government Pleader
Ms.Manisha Narsinghani waives service for respondents no.4, 5 and 6.
For the contents of the application and the submissions made by
learned advocate Mr.Bhushan Oza, the present application is allowed.
Registry is directed to send the Record & Proceedings of
Application No.10 of 2005 in Application No.40 of 2001 to the
Education Tribunal forthwith. Stay against the proceedings before
the Tribunal is vacated making it clear that it will be open for
the opponents herein-original petitioners to challenge the order
passed by the Tribunal in the said proceedings. Rule is made
absolute.

(RAVI
R. TRIPATHI, J.)

karim

   

Top