Gujarat High Court Case Information System
Print
SCA/16425/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16425 of 2010
=========================================================
PARMAR
SHAMALBHAI LAXMANBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PRATIK B BAROT for
Petitioner
MR AL SHARMA AGP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 02/08/2011
ORAL
ORDER
1. Heard
learned advocate Mr.Pratik Barot for petitioner and learned AGP
Mr.A.L.Sharma for respondents.
2. In
present petition, considering the prayer made in Para.19(B), the
petitioner is challenging merit list declared for SEBC category for
the post of Vidhya Sahayak as it being violative of Government
Resolution dated 4.5.2002 and Government notification dated
19.2.2000. For that, a detailed representation has been made by
petitioner (Page-32), typed copy is at Page-34, addressed to Director
of Primary Education, which remained undecided.
3. Therefore,
it is directed to Director of Primary Education to consider the
representation made by petitioner and examine his grievance and
thereafter, to pass appropriate reasoned order in accordance with the
policy, rules and resolution, within a period of 3 months from date
of receiving copy of present order and communicate the decision to
petitioner immediately.
4. In
view of above observations and directions, present petition is
disposed of without expressing any opinion on merits. Direct service
is permitted.
[
H.K.RATHOD, J. ]
(vipul)
Top