Gujarat High Court High Court

Principal vs State on 4 August, 2008

Gujarat High Court
Principal vs State on 4 August, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/994920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9949 of 2008
 

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

PRINCIPAL
- SHRI G J M VIDHYAMANDIR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance
: 
MR VH DESAI for Petitioner(s) :
1, 
Ms.KRINA CALLA, ASST GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 04/08/2008 

 

 
 
ORAL
ORDER

The
present petition is filed complaining against order dated 05.08.2005.
By any standards of limitation the petition under Article 226 of the
Constitution of India is not maintainable against order dated
05.08.2005 in August 2008.

The
learned advocate submitted that there is yet another order dated
18.02.2006. That also cannot be said to have been challenged within
reasonable time by approaching this Court under Article 226 of the
Constitution of India in August 2008. Last, but not the least, it is
submitted that there is an appeal filed before the learned Joint
Education Director/ Commissioner on 09.08.2007. If that is so,
grievance made in this petition be made before the appellate
authority.

2. Only
on the above short ground, the petition is not entertained. The same
is dismissed.

(RAVI R. TRIPATHI, J.)

karim

   

Top