Gujarat High Court High Court

Bhikhabhai vs State on 17 February, 2011

Gujarat High Court
Bhikhabhai vs State on 17 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1240/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1240 of 2011
 

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

 

BHIKHABHAI
ABHERAJBHAI CHAUDHARI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NP CHAUDHARY for
Petitioner(s) : 1, MR TUSHAR CHAUDHARY for Petitioner(s) : 1, 
MR
JK SHAH, ASSTT.GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 17/02/2011 

 

ORAL
ORDER

This
petition, under Article 226 of the Constitution of India, has been
filed with the following prayers:

“(A) Your
Lordships may be pleased to admit and allow this petition.

(B) Your
Lordships may be pleased to issue a writ of mandamus or any other
appropriate writ, order or direction for quashing and setting aside
the revision result dated 29.11.2009 declared by the respondent no.2

– Gujarat Public Service Commission in pursuance of the
Advertisement No.20/08-09 dated 10.12.2008.

(C) Pending
admission, hearing and final disposal of this petition, Your Lordship
may be pleased to say further proceedings of the Advertisement
No.20/08-09 dated 10.12.2008.

(D) Your
Lordships may be pleased to pass such other order and further orders
as may be deemed just and proper in the interest of justice.”

At
the very outset, Mr.Tushar Chaudhary, learned advocate for the
petitioner, states that the interest of justice would be met if the
petitioner is permitted to make a representation to respondent
No.2-GPSC, who may be directed to consider and decide the same
expeditiously.

Upon
the above statement being made by the learned advocate for the
petitioner, the following order is passed:

The
petitioner is permitted to make a representation to respondent No.2
within a period of one week from today. If the said representation is
made within the stipulated period of time, respondent No.2 shall
consider and decide the same within a period of one week from the
date of receipt of the representation.

It
is clarified that while passing this order, this Court has not
entered into the merits of the case.

The
petition is disposed of in the above terms.

Direct
Service of this order is permitted.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top