Gujarat High Court Case Information System
Print
SCA/7187/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7187 of 2011
=========================================
JAI
ASHAPURI MA KELVANI MANDALKATWARA SANCHALIT - Petitioner(s)
Versus
COMMISSIONER
OF MID-DAY MEALS AND SCHOOLS, & 2 - Respondent(s)
=========================================
Appearance
:
MS MAMTA R VYAS for
Petitioner(s) : 1,
Ms. MONALI H. BHATT, AGP, for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 07/07/2011
ORAL
ORDER
The
present petition has been filed by the petitioner-Trust under Art.
226, 14, 16 as well as under the provisions of the Secondary and
Higher Secondary Education Act and the Rules framed thereunder for
the prayer that appropriate writ, order or direction may be issued
quashing and setting aside the order dated 11.3.2011 for the grounds
stated in the memo of petition and also for the direction to pay the
salary to respondent No. 3 udder the Direct Payment Scheme.
Learned
advocate Ms. Vyas seeks permission to withdraw the present petition
without prejudice to the rights and contentions that may be available
in any other pending proceedings including before the Education
Tribunal. The withdrawn of this petition will not come in the way of
the petitioner in agitating the issues before any forum.
The
application stands disposed of as withdrawn.
(Rajesh
H. Shukla, J.)
(hn)
Top