Gujarat High Court Case Information System
Print
SCA/10166/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10166 of 2010
=========================================================
ABBASI
SHABEENA BANO JAVED AHMED SINCE MINOR THRO' FATHER - Petitioner(s)
Versus
DEPUTY
DIRECTOR OF PRIMARY EDUCATION & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HASHIM QURESHI for
Petitioner(s) : 1,
Ms. Jirga Jhaveri, AGP for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/09/2010
ORAL
ORDER
Heard
learned Advocate Mr. Hashim Qureshi for petitioner and learned AGP
Ms.Jirga Jhaveri for respondent State Authority on supply of copy of
memo of petition together with all annexures today by learned
Advocate Mr. Qureshi for petitioner. In this petition, petitioner
has challenged order passed by respondent authority page 20 in
pursuance to order passed by this Court on 19th July,
2010 in Special Civil Application No. 8178 of 2010 dated 31st
July, 2010 Annexure D.
Learned
Advocate Mr. Qureshi for petitioner submited that after aforesaid
order has been passed by respondent authority, still, two posts are
found to be vacant because their admissions have been cancelled.
Against that posts, case of petitioner can be considered by
respondent authority because petitioner is having more merit in
comparision to other candidates.
In
light of this back ground, it is directed to Member Secretary, PTC
Central Admission Committee, Juna Talim Bhavan, Sector 19,
Gandhinagar and Principal, PR Training College, Khamasa Gate,
Raikhad Ahmedabad to consider case of petitioner on merits against
vacancy which has been found at present on record, because two
admissions have been cancelled, as early as possible within fifteen
days from date of receipt of copy of this order and communicate
decision to petitioner immediately.
In
view of these observations and directions, this petition is disposed
of by this Court without expressing any opinion on merits. D.S.P.
(H.K.
Rathod,J.)
Vyas
Top