Gujarat High Court Case Information System
Print
LPA/377/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 377 of 2010
In
SPECIAL CIVIL APPLICATION No. 3463 of 2008
With
CIVIL APPLICATION No. 2313 of
2010
=============================================
PRINCIPAL
- Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=============================================
Appearance
:
MR
VH DESAI for Appellant(s) : 1,
MR DEVANG VYAS AGP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
appears that 4th respondent was originally declared as
surplus teacher, but having taken into consideration her application
and the fact that her husband was suffering from cancer and that one
of the teachers Shri Rameshbhai M. Limbachiya was to superannuate
from 31.10.2007, the authorities by impugned dated 21.12.2007
recalled the order by which 4th respondent was declared
surplus, and she was allowed to continue in the School. The said
order having not been interfered by the learned Single Judge at the
instance of the School, we find no illegality in the same. In
absence of any merit, both Letters Patent Appeal and Civil
Application stand dismissed.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top