Gujarat High Court Case Information System
Print
SCA/11386/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11386 of 2010
=========================================================
PINAKIN
J PATEL - Petitioner(s)
Versus
SANCHALKSHRI
& 4 - Respondent(s)
=========================================================
Appearance
:
MS
MAMTA R VYAS for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2,4 - 5.
MS
MANISHA NARSINGHANI, AGP for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/10/2010
ORAL
ORDER
Heard
learned advocate Ms.Mamta R.Vyas for the petitioner.
The
present petition is filed challenging the order passed by the
Tribunal dated 18th August 2010 in Application No.90/2010
whereby the Tribunal has remitted the matter to C.O.S. (Commissioner
of Schools) for deciding the legality and validity of orders dated
19th June 2010 and 30th June 2010. In
substance, the petition is challenging the order of remand passed by
the Tribunal and, therefore, the petition is not entertained.
The
learned advocate for the petitioner submitted that the Tribunal has
granted 45 days’ time to decide the matter. That 45 days is to
commence from the date of the receipt of the order of the Tribunal by
the Commissioner of Schools.
This
Court is of the opinion that 45 days cannot be said to be
unreasonable time to take a decision by the Commissioner of Schools.
Hence, this petition is found without any substance and accordingly
it is dismissed.
(Ravi
R.Tripathi, J.)
/moin
Top