Gujarat High Court Case Information System
Print
SCA/10482/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10482 of 2010
=====================================
SURESHNATH
ISHWARNATH GOSWAMI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=====================================
Appearance
:
MR GAURANG H BHATT for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2,
MR RA MISHRA for
Respondent(s) : 3 - 4.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 15/10/2010
ORAL
ORDER
1.0 Taking
into consideration the controversy involved in the matter it
is deemed fit that the petitioner be directed to make a
Representation to the District Primary
Education Officer and who in turn be directed to decide the
same in a time frame.
2.0 The
petitioner to file a Representation, which may contain any additional
material along with the Affidavit in Rejoinder which is filed before
this Court, before the District Primary
Education Officer on or before 25th October 2010.
The District Primary Education Officer
shall take a decision on the same within four weeks from the receipt
of the Representation and communicate the same to the petitioner by a
Registered Post Acknowledgment Due letter.
2.1 At
the request of learned advocate Mr. Bhatt for the petitioner liberty
is reserved in favour of the petitioner to approach this Court in
case of difficulty.
2.2 A
copy of this order be made available to the learned advocate Mr.
Mishra for its onward communication for compliance.
3.0 With
the aforesaid directions, the petition is disposed of. Direct
service is permitted.
[
Ravi R. Tripathi, J. ]
hiren
Top