Gujarat High Court High Court

Navjivan vs State on 21 April, 2011

Gujarat High Court
Navjivan vs State on 21 April, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4825/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4825 of 2011
 

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

 

NAVJIVAN
KELAVNI MANDAL THROUGH MANAGING TRUSTEE & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH JOINT DIRECTOR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRCHIRAGBPATEL
for
Petitioner(s) : 1 - 2. 
MR JANAK RAVAL AGP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 21/04/2011 

 

ORAL
ORDER

Heard
Mr.Patel, learned advocate for the petitioners.

It
is contended that now with the change in curriculum and the system,
standard 8th
is placed under the control and direction of Director of Primary
Education, and, that therefore the District Education Officer has no
authority or jurisdiction to pass such order.

Learned
Assistant Government Pleader has submitted that instructions as
regards the said contention are required.

Hence,
stand over to 11 th
May, 2011.

Direct
service is permitted.

(K.M.THAKER,
J.)

Amit

   

Top