Gujarat High Court Case Information System
Print
SCA/10288/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10288 of 2000
=========================================
VIRENDRA
KARSANBHAI SOLANKI
Versus
STATE
OF GUJARAT & others
=========================================
Appearance :
MR
GM JOSHI for Petitioner
Ms.
Trusha Patel, AGP for Respondent(s) : 1 - 2.
MS SEJAL K MANDAVIA
for Respondent(s) : 3,
MR HM PRACHCHHAK for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 26/02/2010
ORAL
ORDER
Mr.
G.M. Joshi, learned advocate for the petitioner submits that
advertisement for recruitment for the post of Assistant Teacher in a
secondary school mentioned about furnishing of full details of the
applicant and, accordingly, all the relevant details were furnished,
but the applicant was not called for oral interview and, considering
the merit of the selected candidate respondent No.4, the petitioner
possesses higher merit.
The
respondents are directed to produce the relevant rules for
recruitment for the post of Assistant Teacher and necessary procedure
followed therein on 5.3.2010.
S.O.
to 5.3.2010.
(ANANT
S. DAVE, J.)
(swamy)
Top