Gujarat High Court High Court

Vasava vs State on 18 January, 2011

Gujarat High Court
Vasava vs State on 18 January, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16553/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16553 of 2010
 

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

 

VASAVA
MUKESHBHAI BALUBHAI - ASSISTANT TEACHER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KB PUJARA for
Petitioner(s) : 1,MR KASHYAP K PUJARA for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) : 2, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 18/01/2011 

 

 
 
ORAL
ORDER

At
the request of Mr. Maulik G. Nanavati, learned Assistant Government
Pleader, list on 25.01.2011.

It
is represented by the learned advocate for the petitioner that in
some matters, in spite of the ad-interim relief being granted by this
Court, the Ashramshalas are passing orders of discharge of some of
the petitioners. Three of such orders dated 26.12.2010, 03.01.2011,
and 03.01.2011 pertaining to Special Civil Applications Nos.16477 of
2010, 16478 of 2010 and 16516 of 2010 have been tendered by the
learned advocate for the petitioner, and are taken on the record of
the case.

Mr.

Maulik G. Nanavati, learned Assistant Government Pleader states that
such orders have been passed by the concerned Ashramshala, relying on
some old communication from the State Government.

The
Court is constrained to note that strict action may be taken against
those who flout the order of the Court.

In
the above circumstances, the ad-interim relief granted earlier, shall
continue, till the final disposal of the petition.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top