Gujarat High Court
Jivan vs District on 16 June, 2010
Gujarat High Court Case Information System
Print
LPA/709/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 709 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4646 of
2009
=========================================
JIVAN
SANSKAR VIDYALAYA RUN BY SANSKAR DHAM EDUCATION TRUST - Appellant(s)
Versus
DISTRICT
EDUCATION OFFICER & 3 - Respondent(s)
=========================================
Appearance :
MR
RR VAKIL for
Appellant(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,3 -
4.
MR AD OZA for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 16/06/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the respondents is allowed a week’s time to file reply
affidavit enclosing a copy of the proceedings differing with the
first inquiry report. They will also state as to why they have
directed for a fresh inquiry instead of further inquiry if there was
any infirmity in the earlier inquiry. The respondents will also
make it clear as to whether the impugned orders were passed during
the pendency of the second inquiry. The appeal may be disposed of
on the next date. Post the matter on 25th June 2010.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top