Gujarat High Court Case Information System
Print
SCA/5875/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5875 of 2011
=========================================================
DINESHBHAI
V KODIYATAR - Petitioner(s)
Versus
THE
CHAIRMAN & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DEEPAK P SANCHELA for
Petitioner(s) : 1,
MR DG SHUKLA for Respondent(s) : 1,
MR KAMAL
TRIVEDI, ADVOCATE GENERAL for respondent : 2-3
NOTICE SERVED BY
DS for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 07/07/2011
ORAL
ORDER
1. Heard
learned advocate Mr.Deepak P. Sanchela for petitioner, learned
advocate Mr.D.G.Shukla for respondent No.1, who has filed
affidavit-in-reply against present petition which is at Page-108. On
behalf of respondent Nos.2 and 3, learned Advocate General Mr.Kamal
Trivedi is appearing. However, there is no reply on behalf of
respondent Nos.2 and 3.
2. Under
the circumstances, the matter is adjourned to 26.7.2011.
3. Meantime,
respondent Nos.2 and 3 may file affidavit-in-reply, if they so
desired, on or before 26.7.2011, with an advance copy to other side.
4. Learned
advocate Mr.Sanchela for petitioner submitted that present petitioner
has made application to the Gujarat Public Service Commission on
26.2.2008 and 13.4.2011 wherein a specific stand has been taken that
petitioner is belonged to schedule tribe and in similar case of
Mr.Parbatbhai Amrabhai Chavada, such benefit is extended by the
Gujarat Public Service Commission.
5. Learned
advocate Mr.Shukla appearing on behalf of respondent No.1 also makes
it clear that aforesaid statement of facts have been denied by
respondent No.1 in affidavit-in-reply. Against which, no rejoinder is
filed by petitioner.
[
H.K.RATHOD, J. ]
(vipul)
Top