Gujarat High Court High Court

Junagadh vs State on 25 February, 2010

Gujarat High Court
Junagadh vs State on 25 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2127/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2127 of 2010
 

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

 

JUNAGADH
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VAIBHAV A VYAS for
Petitioner(s) : 1, 
MR CB UPADHYAYA, ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/02/2010 

 

 
 
ORAL
ORDER

Rule
returnable on 05.04.2010. It is clarified that it shall be open to
the respondent State to hand over the administration/management of
respondent no. 5 school to any government agency such as District
Education Officer or any such officer of the State Government instead
of private trust before the returnable date.

(K.S.

JHAVERI, J.)

Divya//

   

Top