Gujarat High Court High Court

Vithalbhai vs District on 10 March, 2010

Gujarat High Court
Vithalbhai vs District on 10 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2400/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2400 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4607 of 2009
 

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


 

VITHALBHAI
FULABHAI PATEL - Appellant(s)
 

Versus
 

DISTRICT
EDUCATION OFFICER & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
GIRISH M DAS for Appellant(s) : 1, 
MR DEVANG VYAS, AGP for
Respondent(s) : 1 - 2. 
MR RR VAKIL for Respondent(s) :
3, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/03/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
writ petition was preferred by the appellants on behalf of the
guardian of students of SK Patel Madhyamik School with the allegation
that the School was charging more fees than what was ordered by
Gujarat Madhyamik and Ucchatar Madhyamik Board, Gandhinagar. The
learned Single Judge has refused to entertain the writ petition and,
therefore, this appeal has been preferred.

2. The
learned counsel appearing on behalf of the 3rd
respondent – School referred to the affidavit in reply filed by the
District Education Officer, the 1st respondent, wherein
the following statements have been made :-

“6. I
state and submit that upon receiving such report the School
Authorities were directed to refund such additional fees collected to
each individual students and necessary endorsements from each
students to the said effect was required to be submitted within 10
days, filing which punitive action against the School was ordered to
be taken.

7. I
state and submit that during the Audit for the years 2005-06 and
2006-07 it was also found that the School has failed to collect fees
from some of the students. Pursuant to such lesser recovery of fees
the grant payable to the School was deducted to the extent of
Rs.17,750/- and recovery to such extent is also reflected from the
School Records.

8. I
state and submit that the School has complied with the directions and
returned the additional fees to each of the students and endorsement
from each student to that effect was also produced by the School
Authorities.”

3. In
view of such stand taken by the respondent, nothing survives in this
case. The appeal stands disposed of accordingly.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top