Gujarat High Court Case Information System
Print
SCA/6797/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6797 of 2010
=========================================================
ANILKUMAR
GURRUDINBHAI SOLANKI & 7 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NIRAD D BUCH for
Petitioner(s) : 1,
MR RASHESH RINDANI AGP for Respondent(s) :
1,
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 20/07/2010
ORAL ORDER
The
petitioner is agitated by the eligibility criteria indicated in the
advertisement (Annexure-A) for the post of Vidhya Sahayak, which is
prescribed to be B.A. (with English), B.Ed., and if such qualified
candidates are not available, H.Sc. with English and B.A. B.Ed. with
Gujarati, Hindi or Sanskrit. The petitioner possesses B.A. with
English and B.P. Ed. Degree. The petitioner is not able to show that
B.Ed. and B.P.Ed. are at par.
2. Reliance
is placed on advertisement dated 24.12.2009 for the post of Shikshan
Sahayak where the eligibility criteria is different. It certainly
would be different as the posts are different and cannot help the
petitioner. The petitioner is not qualified and has no locus to
agitate the qualification prescribed for the post of Vidhya Sahayak.
3. The
petition must fail and stands dismissed. Notice is discharged.
(A.L.
DAVE, J.)
zgs/-
Top