Gujarat High Court High Court

Liyakat vs Director on 23 November, 2010

Gujarat High Court
Liyakat vs Director on 23 November, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13419/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13419 of 2010
 

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

 

LIYAKAT
AKBARALI SHAIKH & 1 - Petitioner(s)
 

Versus
 

DIRECTOR
PRIMARY EDUCATION & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKUL SINHA for
Petitioner(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) : 1 - 5. 
HL
PATEL ADVOCATES for Respondent(s) : 2, 
GOVERNMENT PLEADER for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/11/2010 

 

ORAL
ORDER

Grievance
of the petitioners is that two primary schools which contained 1200
students have been shifted to a location nearly 2 k.m. away from
the existing place. The existing building of the schools was found to
be in dilapidated condition requiring extensive repairs due to
which such temporary arrangement has been made.

Counsel
for respondent No.2 stated under instructions that the procedural
requirements for starting the repair work have been completed.
Necessary permission and funds have been obtained. Repair work will
start within one week. He prays for three months time to complete
the repair work.

In
view of the above assurance, respondent No.2 is given time upto 28th
February 2011 to complete the repair works and to shift back the
schools to the original premises.

With
the above direction, the petition is disposed of.

(Akil
Kureshi, J.)

(vjn)

   

Top