Gujarat High Court Case Information System
Print
SCA/16027/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16027 of 2011
=========================================================
ABHISHEK
PRABHATSINH PARMAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
GM JOSHI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/10/2011
ORAL
ORDER
Heard
learned Advocate Mr. G.M. Joshi for the petitioner.
It
is submitted that as such, the petitioner is duty bound to resume
his duties at the place where he is posted but in peculiar facts and
circumstances of the case, when the petitioner is undergoing M.D.S.
at Ahmedabad in the same subject for which he is selected by Gujarat
Public Service Commission pursuant to the advertisement and if the
petitioner is to report at Jamnagar, the petitioner may have to
forgo his study which is to be over by May / June 2012.
In
the above circumstances, NOTICE is issued to the
respondents to consider the case of the petitioner whether it would
be possible for the respondents to offer posting in Ahmedabad.
Issue
NOTICE returnable on 10th
November, 2011. Direct
Service is permitted.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top