Gujarat High Court
Rajendra vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
SCA/17899/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17899 of 2005
==============================================================
RAJENDRA
R NEJAMA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==============================================================
Appearance
:
MR
AB ACHARYA for
Petitioner
MR NAGESH SOOD AGP Respondent(s) : 1 & 2,
None
for Respondent :
3.
=====================================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
Date
: 02/09/2005
ORAL
ORDER
The
petitioner, a Peon in the respondent no.3-School; a Non-Government
Grant-in-Aid Secondary School, claims the right of promotion as a
Junior Clerk. The petitioner being in service of a Non-Government
Grant-in-Aid Secondary School, he has alternative statutory remedy
before the Tribunal constituted under the Gujarat Secondary Education
Act, 1972. The present petition preferred under Article 226 of
the Constitution of India is, therefore, rejected.
{Miss R.M Doshit, J.}
Prakash*
Top