Gujarat High Court High Court

Dhirajbhai vs State on 13 October, 2008

Gujarat High Court
Dhirajbhai vs State on 13 October, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1246720/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12467 of 2008
 

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

 

DHIRAJBHAI
DHARMABHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHIRISH JOSHI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 3. 
MR GM JOSHI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/10/2008 

 

 
 
ORAL
ORDER

1. By
way of this petition, the petitioner has prayed to quash and set
aside the public advertisement issued by respondent no.4-Bank dated
24th September 2008 and further to issue necessary
directions to the respondent no.4-Bank to issue public advertisement
in consonance with the well-settled mode of recruitment process.

2. As
a result of hearing and perusal of records, this Court is of the view
that the petitioner is not seeking the prayers for himself or for his
own employment. In that view of the matter, this petition should be
considered under the head of Public Interest Litigation.

3. In
the above view of the matter, office is directed to place this matter
before the Division Bench taking up Public Interest Litigations. Mr.
Shirish Joshi, learned advocate appearing for the petitioner shall
supply second set of the petition by tomorrow. The matter shall
thereafter be immediately placed before the appropriate court.

(K.S.

JHAVERI, J.)

Divya//

   

Top