Gujarat High Court High Court

National vs District on 7 May, 2010

Gujarat High Court
National vs District on 7 May, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1051/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1051 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11681 of 2007
 

With


 

CIVIL
APPLICATION No. 4794 of 2010
 

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


 

NATIONAL
EDUCATION SOCIETY THROUGH PRESIDENT - Appellant(s)
 

Versus
 

DISTRICT
PRIMARY EDUCATION OFFICER - VALSAD & 5 - Respondent(s)
 

=================================================
 
Appearance : 
MR
AD OZA with MR HEMANG R RAWAL for Appellant(s) : 1, 
None for
Respondent(s) : 1 - 3, 6, 
MR AJ DESAI, AGP for Respondent(s) : 4 -
5, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 07/05/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
counsel for the respondent is allowed three weeks’ time to file reply
affidavit and state (i) the distance between the two schools; (ii)
whether the students of the school of the respondent – writ
petitioner took admission in the appellant school after opening
of the appellant – school; and (iii) why the writ petition was
preferred after seven years of delay from opening of the appellant
school. These are the three questions on which the appeal may be
disposed of on the next date.

Post
the matter on 22nd June, 2010 within five cases in the
first board.

Until
further orders, the operation of the order dated 15.2.2010 passed by
the learned Single Judge in Special Civil Application No. 11681 of
2007 shall remain stayed. Civil Application No. 4794 of 2010 stands
disposed of.

Direct
Service is permitted.

[S.

J. MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top