Gujarat High Court Case Information System
Print
SCA/2904/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2904 of 2010
=========================================================
NAVKALA
SHIKSHAN TRUST C/O SHRI NILKANTH VIDHYALAYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NC SHAH for
Petitioner(s) : 1,
MR NIKUNT RAVAL, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/05/2010
ORAL
ORDER
By
way of present petition, the petitioner has inter alia prayed for
commanding the respondent No.2-District Education Officer to allow
the petitioner-Trust to grant the petitioner-Trust to complete the
selection process in pursuance of the NOC dated 14th
October 2009.
At
the request of learned advocates appearing for the respective
parties, the matter is taken for hearing today.
During
the course of hearing today, Mr.Nikunt Raval, learned Assistant
Government Pleader, has relied upon the affidavit-in-reply and has
submitted that as an identical petition is pending before this Court
challenging the very Government Resolution, the present petition may
not be entertained and the petitioner may approach this Court after
the outcome of the said petition i.e. Special Civil Application
No.2006 of 2009.
Mr.N.V.
Gandhi, learned advocate for the petitioner, in pursuance of the
said statement, states that the petitioner may be permitted to
approach this Court after the said petition is decided by this
Court.
In
view of aforesaid and in view of the affidavit-in-reply filed by the
learned Assistant Government Pleader, it will be open to the
petitioner to revive his request after the petition which is at
present pending before this Court challenging the very Government
Resolution, is disposed of.
With
above observations, the present petition stands disposed of. Notice
is discharged.
(K.S.
Jhaveri, J)
Aakar
Top