Gujarat High Court High Court

The vs Prof on 12 October, 2010

Gujarat High Court
The vs Prof on 12 October, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/12151/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12151 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 12152 of 2007
 

To


 

SPECIAL
CIVIL APPLICATION No. 12153 of 2007 

 

With


 

SPECIAL
CIVIL APPLICATION No. 12156 of 2007
 

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

 

THE
STATE OF GUJARAT - Petitioner(s)
 

Versus
 

PROF
JAGDISHBHAI AMRUTLAL DESAI & 3 - Respondent(s)
 

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

 

Appearance
: 
MR
KALPESH PANDIT -AGP, MR. HEMANT MAKWANA ?  AGP AND MR DR CHAUHAN ? 
AGP, for Petitioner(s) : 1, 
None
for Respondent(s) : 1 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 07/05/2007 

 

ORAL
ORDER

1. Heard
learned AGP Mr. Pandit, learned AGP Mr. Makwana and learned AGP Mr.
Chauhan appearing on behalf of petitioners.

2. In
this petition, petitioner has challenged the order passed by the
Gujarat Affiliated Colleges Services Tribunal, Ahmedabad in
Application No.49 of 1998 and others allied matters dated 27th
January 2006. This question has been examined by this Court in detail
and number of petitions have been dismissed by this Court adopting
the reasoning given by main petition.

3. This
Court has decided the identical question in group matters in case of
Special Civil Applications No.8148 of 2007 and others dated 26th
March 2007, Special Civil Application No.8176 of 2007 dated 28th
March 2007, Special Civil Application No.10481 of 2007 and other
dated 1st May 2007 and Special Civil Application No.12126
of 2007 dated 4th May 2007. Therefore, this Court is not
again examining the same issue by giving separate reason. Therefore,
the reason given by this Court in aforesaid matters, where, identical
question has been decided by this Court. Some reasonings are applied
to this case also.

4. Accordingly,
Tribunal has not committed any error while allowing the application
filed by the respondents. The Tribunal has not committed any error
which requires interference by this Court under Article 227 of the
Constitution of India. The reasonings given in main petition will
apply to these four cases also.

5. Accordingly,
all the four petitions are dismissed.

[H.K.

RATHOD, J.]

#Dave

   

Top