Gujarat High Court Case Information System
Print
SCA/1328/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1328 of 2010
=========================================================
VARSHABEN
MAHENDRABHAI AMIN & 3 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RK MISHRA for
Petitioner(s) : 1 - 4.
MR JK SHAH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
NOTICE SERVED BY DS for Respondent(s) :
MR MAMTA VYAS for Respondent
No.4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/03/2010
ORAL
ORDER
During
the course of hearing, Mr.J.K. Shah, learned
Assistant Government Pleader, has submitted that in view of the
peculiar facts and circumstances of the case, the
respondent-Director of Primary Education will decide the
representation of the
petitioners
at Annexure-F to the petition pursuant to the recommendation made
by the respondent-District
Education Officer within the time limit prescribed by this Court.
In
view of the aforesaid statement made by the learned
Assistant Government Pleader, the learned
advocate for the petitioners
does not press this petition and the same is disposed of as not
pressed.
It
is, however, made clear that the respondent
No.2 will decide the said representation
of the petitioners
within a period of six weeks from today taking into consideration
the recommendation made by the District Education Officer as well as
keeping in mind the policy of the State Government prevailing
as on today. The petition stands disposed of accordingly. Notice is
discharged with no order as to costs.
Direct
Service is permitted.
(K.S.
Jhaveri, J)
Aakar
Top