Gujarat High Court
Ramsnehi vs The on 18 July, 2008
Gujarat High Court Case Information System
Print
SCA/2586720/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 25867 of 2007
With
SPECIAL
CIVIL APPLICATION No. 25868 of 2007
==========================================
RAMSNEHI
ASHVIN GAURIDAS - Petitioner(s)
Versus
THE
COMMISSIONER & 1 - Respondent(s)
==========================================
Appearance
:
MR MITUL K
SHELAT for Petitioner(s) : 1,
MR VIPUL MISTRY,
AGP for Respondent(s) : 1 -
2.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/07/2008
COMMON
ORAL ORDER
Learned
AGP to take instructions from the respondents to the effect that
qualification of B.R.S. was found legal and valid in case of
appointment of Smt. Karmara Vijaygauri Vasa appointed as Vidya
Sahayak and the petitioner, possessing similar qualification, is
denied the appointment. S.O. to 04th August, 2008.
(
Anant S. Dave, J. )
hki
Top