Gujarat High Court High Court

Mukeshkumar vs High on 20 July, 2011

Gujarat High Court
Mukeshkumar vs High on 20 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8930/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8930 of 2011
 

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

 

MUKESHKUMAR
DHANJIBHAI SUTARIYA - Petitioner(s)
 

Versus
 

HIGH
COURT OF GUJARAT THROUGH REGISTRAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPEN A DESAI for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 20/07/2011 

 

ORAL
ORDER

Heard
learned advocate Mr. Dipen A. Desai appearing on behalf of
petitioner.

According
to petitioner, he was selected by Selection Committee of Gujarat High
Court for post of Junior Clerk and accordingly, selection list was
published on 27th
March, 2006, which was operated upto Serial No.174. Thereafter,
according to petitioner, it has not been further operated though
number of vacancies are available in post of Junior Clerk. The answer
is received by petitioner dated 25th
November, 2009 from Public Information Officer, Gujarat High Court,
wherein, it is specifically made clear that select list dated 27th
March, 2006 was extended upto 26th
March, 2009. Thereafter, it was further extended upto 26th
September, 2009 and thereafter, no further extension has been given
by Hon’ble Chief Justice beyond 26th
September, 2009. Further answer is given by Public Information
Officer of Gujarat High Court on
10th
May, 2011, wherein, it is stated that as pointed out at Point No.3,
said select list lastly operated till 26th
September, 2009. Now, process of recruitment of Assistant/Junior
Clerk is with Hon’ble Chief Justice.

If
that be so, let petitioner may approach Hon’ble Chief Justice by way
of representation.

In
view of above, present petition is disposed of by this Court without
expressing any opinion on merits.

[H.K.

RATHOD, J.]

#Dave

   

Top