Gujarat High Court High Court

Manager/Trustee vs Ranchodbhai on 8 November, 2011

Gujarat High Court
Manager/Trustee vs Ranchodbhai on 8 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16133/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16133 of 2011
 

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

MANAGER/TRUSTEE
SARDAR VALLABHBHAI NATIONAL & 1 - Petitioner(s)
 

Versus
 

RANCHODBHAI
G.VAKTANIA SARDAR VALLABHBHAI NATIONAL & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR MUKUND M DESAI for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 08/11/2011 

 

 
 
ORAL
ORDER

Leave
to join State Government and Registrar, Gujarat Affiliated Colleges
Services Tribunal.

Heard
learned advocate for the petitioners and it is submitted that by oral
judgment dated 6.8.2010 passed in Special Application No.5075 of 1991
and allied matter, the Tribunal was directed by quashing and setting
aside the impugned order therein by learned Single Judge (Coram:
Hon’ble Mr. Justice K.S. Jhaveri) the matter was remanded to the
Tribunal for considering the case afresh on merit and to pass order
with reasons in accordance with law but however again the Tribunal by
the impugned order dated 2nd June, 2011 without assigning
any reasons agreed with the earlier order which was quashed and set
aside by the learned Single Judge which is the case of
non-application of mind and disclosed no reasons and appears to be
ex-facie illegal.

Rule
returnable on 23rd November,
2011.

Ad-interim
relief in terms of para 10 (C).

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top