Gujarat High Court High Court

Mukeshkumar vs Gujarat on 25 November, 2010

Gujarat High Court
Mukeshkumar vs Gujarat on 25 November, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11208/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11208 of 2010
 

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


 

MUKESHKUMAR
L DHORIYANI - Petitioner(s)
 

Versus
 

GUJARAT
PUBLIC SERVICE COMMISSION & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PARESH UPADHYAY for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MR
DG SHUKLA for Respondent(s) : 1, 
MS MANISHA NARSINGHANI, AGP for
Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 05/10/2010 

 

 
 
ORAL
ORDER

Having heard
learned Advocate Mr.Upadhyay for the petitioner and having perused
communication dated 07.08.2010 from the Directorate of Technical
Education, Gujarat State to the Under Secretary, Higher &
Technical Education, the Court is prima facie of the opinion that in
absence of any specific provision being pointed out under which such
committee could have been constituted, the decision of the Government
of declaring the petitioner ineligible for the post requires
consideration. The exigency of situation demands that the petitioner
be permitted to appear in the interview, subject to the result
/outcome of this petition.

Order
accordingly.

Learned
Advocate Mr.Shukla for the GPSC to communicate this order /direction
and shall see that GPSC allows the petitioner to appear in the
interview and the result of the petitioner be kept in a sealed cover.

Learned
Advocate Mr.Shukla for GPSC submitted that the officer is present
before the Court.

His further
presence is dispensed with for the present.

S.O. to
12.10.2010.

D.S.

permitted today.

(Ravi R.Tripathi, J.)

*Shitole

   

Top