Gujarat High Court High Court

Himmatlal vs Gujarat on 28 June, 2010

Gujarat High Court
Himmatlal vs Gujarat on 28 June, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6236/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6236 of 2010
 

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


 

HIMMATLAL
ARJANBHAI CHAVDA - Petitioner(s)
 

Versus
 

GUJARAT
PUBLIC SERVICE COMMISSION & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
JK PARMAR for  the Petitioner. 
MR PREMAL R JOSHI for Respondent
no.1. 
Mr. Rashesh A. Rindani Assistant GOVERNMENT PLEADER for
Respondent no.2. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 28/06/2010 

 

 
					ORAL
ORDER

The
petitioner is aggrieved by respondent no.1 not calling him for
interview. The petitioner belongs to reserved category of Scheduled
Caste. He can be considered eligible only if relaxation of age is
available to that category. For general category, obviously, he would
be age barred. Now, the requisition that is received by respondent
no.1 from Agriculture Department dated 7.8.2007 Annexure “I”,
shows that the fact that no post for the reserved category of
Scheduled Caste was vacant and candidates from that category to be
recruited. The respondent no.1 was therefore, justified in not
calling the petitioner for interview. In the application also, the
petitioner has stated that he claims the benefit of reserved category
of Scheduled Caste. No case is made out by the petitioner. The
petition stands dismissed. Notice discharged. No costs.

(A.L.Dave,J)

***vcdarji

   

Top