Gujarat High Court Case Information System
Print
SCA/1246720/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12467 of 2008
=========================================================
DHIRAJBHAI
DHARMABHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SHIRISH JOSHI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 - 3.
MR GM JOSHI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/10/2008
ORAL
ORDER
1. By
way of this petition, the petitioner has prayed to quash and set
aside the public advertisement issued by respondent no.4-Bank dated
24th September 2008 and further to issue necessary
directions to the respondent no.4-Bank to issue public advertisement
in consonance with the well-settled mode of recruitment process.
2. As
a result of hearing and perusal of records, this Court is of the view
that the petitioner is not seeking the prayers for himself or for his
own employment. In that view of the matter, this petition should be
considered under the head of Public Interest Litigation.
3. In
the above view of the matter, office is directed to place this matter
before the Division Bench taking up Public Interest Litigations. Mr.
Shirish Joshi, learned advocate appearing for the petitioner shall
supply second set of the petition by tomorrow. The matter shall
thereafter be immediately placed before the appropriate court.
(K.S.
JHAVERI, J.)
Divya//
Top