Gujarat High Court High Court

Sitaben vs B on 26 March, 2010

Gujarat High Court
Sitaben vs B on 26 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4215/1996	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4215 of 1996
 

					with
 

	SPECIAL
CIVIL APPLICATION NO. 3138 of 1996
 
=========================================
 

SITABEN
RUPAJI BALAT - Petitioner(s)
 

Versus
 

B
V PATEL KANYA VIDYALAYA & 6 - Respondent(s)
 

========================================= 
Appearance
: 
MR HJ
NANAVATI for
Petitioner(s) : 1, 
MR BIREN A VAISHNAV for Respondent(s) : 1 -
2. 
MR VH DESAI for Respondent(s) : 3, 
RULE SERVED for
Respondent(s) : 4 - 7. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 26/03/2010 

 

ORAL
ORDER

1. The
petitioner has prayed to quash and set aside the judgment and order
dated 20th December 1995 passed in Application No. 736 of
1993 and Appeal No. 2 of 1995, by the Gujarat Secondary Education
Tribunal.

2. It
is pointed out that pursuant to the order passed by this Court the
petitioners have already been absorbed in service. Therefore now the
only question remains to be considered is with regard to the payment
of salary either by the government or the management.

3.
Having heard the learned Advocates for the respective parties there
is a consensus that the said dispute be decided by the District
Education Officer.

4. Accordingly
the District Education officer shall decide the question of payment
of salary within three months from the date of receipt of writ of
this order. The order of the Tribunal is modified to that extent.
Rule is made absolute to the aforesaid extent with no order as to
costs.

(K.S.

Jhaveri,J.)

mary//

   

Top