Gujarat High Court High Court

Minaxiben vs Director on 13 October, 2008

Gujarat High Court
Minaxiben vs Director on 13 October, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1178120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11781 of 2008
 

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

 

MINAXIBEN
BHULABHAI PATEL & 1 - Petitioner(s)
 

Versus
 

DIRECTOR
OF PRIMARY EDUCATION & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MAMTA R VYAS for
Petitioner(s) : 1 - 2. 
MR JK SHAH, ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/10/2008 

 

 
ORAL
ORDER

1. By
way of this petition, the petitioners have prayed to quash and set
aside the order dated 03.04.2008 passed by the respondent
no.2-District Primary Education Officer.

2. As
a result of hearing and perusal of records, it is borne out that this
petition is misconceived inasmuch as writ is not the appropriate
remedy in the instant case. This petition therefore requires to be
disposed of. It will, however, be open to the petitioners to
approach the appropriate forum in accordance with law. It is made
clear that this court has not entered into the merits of the matter.
Petition stands disposed of accordingly. No order as to costs.

(K.S.

JHAVERI, J.)

Divya//

   

Top