Gujarat High Court
Ghyanendra vs State on 7 April, 2010
Gujarat High Court Case Information System
Print
SCA/10461/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10461 of 2000
=========================================================
GHYANENDRA
K MAURYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MS
PRITI PANDYA for
Petitioner(s) : 1,
Mr Vikaram Raval Asstt. GOVERNMENT PLEADER for
Respondent(s) : 1 - 3.
NOTICE SERVED BY DS for Respondent(s) : 1,
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/04/2010
ORAL
ORDER
The
petitioner has prayed for a direction to the Rajpipla Municipal
School Board to consider the petitioner’s application for appointment
as Vidhya Sahayak on the basis that the petitioner is holding
requisite qualifications for appointment as Vidhya Sahayak and he
is therefore eligible for appointment.
This
matter pertains to the year 2000. Recruitment is over. By efflux of
time this petition has become infructous. This petition stands
disposed of accordingly. Notice is discharged.
(K.S.
Jhaveri,J.)
mary//
Top