Gujarat High Court High Court

Ghyanendra vs State on 7 April, 2010

Gujarat High Court
Ghyanendra vs State on 7 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10461/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10461 of 2000
 

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


 

GHYANENDRA
K MAURYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
PRITI PANDYA for
Petitioner(s) : 1, 
Mr Vikaram Raval Asstt. GOVERNMENT PLEADER for
Respondent(s) : 1 - 3. 
NOTICE SERVED BY DS for Respondent(s) : 1,
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 07/04/2010 

 

 
ORAL
ORDER

The
petitioner has prayed for a direction to the Rajpipla Municipal
School Board to consider the petitioner’s application for appointment
as Vidhya Sahayak on the basis that the petitioner is holding
requisite qualifications for appointment as Vidhya Sahayak and he
is therefore eligible for appointment.

This
matter pertains to the year 2000. Recruitment is over. By efflux of
time this petition has become infructous. This petition stands
disposed of accordingly. Notice is discharged.

(K.S.

Jhaveri,J.)

mary//

   

Top