Gujarat High Court High Court

Ashish vs Rajkot on 1 September, 2010

Gujarat High Court
Ashish vs Rajkot on 1 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7518/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7518 of 2010
 

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

ASHISH
J GOSAI - Petitioner(s)
 

Versus
 

RAJKOT
MAHANAGAR SEVA SADAN & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MR HEMANG M SHAH for
Petitioner(s) : 1, 
MR PR NANAVATI for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 01/09/2010 

 

 
ORAL
ORDER

1.0 Heard
learned advocate Mr. Hemang Shah for the petitioner. The learned
advocate for the petitioner states that respondent no. 2, who was
recruited in response to an Advertisement dated 8th August
2008, has already resigned from the post of Gujarat Stenographer
(Grade III).

2.0 That
being so, even for the sake of argument if it is believed that there
were irregularities in the recruitment of respondent no. 2, the
petition is not required to be entertained. It is deemed proper that
the respondent no. 1 i.e. Rajkot Municipal Corporation be directed to
undertake the exercise of recruitment to the post of Gujarati
Stenographer (Grade III) de novo and being more vigilant
this time, as prima facie, there are certain irregularities, which
are pointed by the petitioner.

2.1 Grant
of any other relief will give cause to other persons like the
petitioner to make grievance. Therefore, the aforesaid direction is
given.

2.2 It
is expected that the Rajkot Municipal Corporation will undertake that
exercise as early as possible, so that, the eligible candidates do
not go out of zone of consideration.

3.0 The
petition is disposed of with the aforesaid directions. Notice
is discharged.

[
Ravi R. Tripathi, J. ]

hiren

   

Top