Gujarat High Court High Court

Vidyotejak vs State on 29 January, 2010

Gujarat High Court
Vidyotejak vs State on 29 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3072/1990	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3072 of 1990
 

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

 

VIDYOTEJAK
MANDAL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HJ NANAVATI for
Petitioner(s) : 1 - 2. 
MR JASWANT K SHAH AGP for Respondent(s) :
1, 3, 
NOTICE SERVED for Respondent(s) : 2, 
MR PK SHASTRI for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/01/2010 

 

 
 
ORAL
ORDER

1.
By way of present petition, the petitioner has prayed to quash and
set aside the order dated 06.09.1689 passed by the Gujarat Secondary
Education Tribunal in Application No. 504 of 1987 wherein the
application filed by respondent No. 4 is allowed directing the
petitioner-School to pay the compensation to the respondent No.4
equal to six months salaries including allowances for the first five
years and a further amount of compensation equal to six months basic
salary for the other six years of service which the applicant has put
in the petitioner-school.

2. The
question raised in the petition has been covered by a Division Bench
of this Court in the case of B.J. Mehta vs. Janardan
Taljashanker-1980 (2) GLR 118 wherein validity of Regulation 33 was
upheld by this Court. Proviso added to Regulation 33 was also upheld
by this Court in the case of Nitin Desai vs. State of Gujarat
reported in 1990 (2) GLH 37.

3. That
being the fact situation, no further order is necessary. The petition
stands disposed of in light of above judgment. Rule is discharged.
Interim relief, granted earlier stands vacated.

(K.S.JHAVERI,
J.)

niru*

   

Top