Gujarat High Court High Court

N vs Rajkot on 13 July, 2011

Gujarat High Court
N vs Rajkot on 13 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1370/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1370 of 2011
 

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

 

N
B VYAS - Petitioner(s)
 

Versus
 

RAJKOT
MINICIPAL CORPORATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AS SUPEHIA for
Petitioner(s) : 1, 
MR KV GADHIA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 13/07/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. AS Supehia on behalf of petitioner, learned
advocate Mr. KV Gadhia appearing for respondent.

I
have considered submissions made by both learned advocates. The
question raised and involved in present petition would require
detailed examination. Hence, Rule. Whatever selection/appointment
is subject to result of present petition.

It
is open for petitioner to submit his application for post of
Assistant Manager as per advertisement dated 2/2/2011 page 8 without
prejudice to his rights and contentions raised in present petition.
In case if respondent receive such application from petitioner, let
respondent may consider it according to Recruitment Rules. It is
made clear by this Court that there is no stay granted by this Court
against Recruitment process which is to be carried out in pursuance
to advertisement dated 2/2/2011 in post of Assistant Manager.

(H.K.RATHOD,
J)

asma

   

Top