Gujarat High Court Case Information System
Print
LPA/2485/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2485 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13411 of 2010
=========================================
PRADEEP
P PRAJAPATI - Appellant(s)
Versus
PRINCIPAL
SECRETARY & 3 - Respondent(s)
=========================================
Appearance :
MR
DP JOSHI for the Appellant.
GOVERNMENT PLEADER for Respondent(s) :
1.
MRS VD NANAVATI for Respondent(s) : 2, 4.
RULE SERVED BY DS
for Respondent(s) : 3.
MR GM JOSHI for Respondent(s) :
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date : 15/07/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Learned
counsel Mr.G.M.Joshi has pointed out that the appellant is not a
person aggrieved as he has not applied for the post in question nor
he is eligible for the post and this petition appears to have been
filed as a public interest litigation though it was not mentioned in
the writ petition nor it was stated before the learned Single Judge.
However, in view of the facts pointed out by Mr. G.M.Joshi, since we
do not have jurisdiction to hear public interest litigation, office
is directed to list this matter before the bench having jurisdiction
to hear public interest litigations after obtaining appropriate
orders from the Hon’ble Chief Justice.
(V.M.SAHAI,J)
(G.B.SHH,J)
***vcdarji
Top