Gujarat High Court
Patel vs Shantiniketan on 1 February, 2010
Gujarat High Court Case Information System
Print
SCA/18754/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 18754 of 2005
=========================================================
PATEL
MANILAL D & 19 - Petitioner(s)
Versus
SHANTINIKETAN
EDUCATION TRUST & 4 - Respondent(s)
=========================================================
Appearance :
MS
MAMTA R VYAS for
Petitioner(s) : 1 - 20.
RULE SERVED for Respondent(s) : 1 -
4.
GOVERNMENT PLEADER for Respondent(s) : 5,
MR AD OZA for
Respondent(s) : 5,
MR DIPAK R DAVE for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/02/2010
ORAL
ORDER
By way of this application,
the petitioners have prayed as under :-
[a] to quash and set aside
the order dated 8.6.2005 and directing the Government to recognize
the Respondent no.2 school and declare all the staff members surplus
as per the rules and accommodate them in other school…
In view of the subsequent
development, no useful purpose would be served by adjudicating the
issue involved in this petition. Hence, rule is discharged. No order
as to costs.
[K.S.Jhaveri,J.]
*Himansu
Top