Gujarat High Court Case Information System
Print
SCA/779/2008 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 779 of 2008
=========================================================
JANAKSINH
PRATAPSINH JADEJA - Petitioner(s)
Versus
GUJARAT
SUBORDINATE SERVICE SELECTION BOARD & 3 - Respondent(s)
=========================================================
Appearance
:
MR
VAIBHAV A VYAS for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
4.
MS KRINA CALLA, AGP for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/09/2008
ORAL
ORDER
1. The
petitioner has prayed as under:
(A) This Court may be
pleased to direct the respondent authorities to correct the grand
total of marks secured by the petitioner from 242.90 to 267.90 or
atleast 252.90, in the selection examination for recruitment on the
post of Police Sub-Inspector (Unarmed Branch) Class-III, pursuant to
the advertisement No:02/2005, and
(B) consequently,
direct the respondent authorities to include the name of the
petitioner in the list of selected candidates for the said
recruitment, and
(C) direct the
respondent authorities to give appointment to the petitioner on the
post of Police Sub-Inspector (Unarmed Branch) Class-III, pursuant to
the advertisement No:02/2005, along with other selected candidates,
and
(D) award the cost of
the petition; and
(E) pending admission
and final disposal of this petition, the Hon’ble Court may be pleased
to stay the further proceedings of appointment on the post of Police
Sub Inspector (Unarmed Branch) Class-III, pursuant to advertisement
No:02/2005, or
(F) pending admission
and final disposal of this petition, the Hon’ble Court may be pleased
to direct the respondent authorities to give appointment to the
petitioner on the post of Police Sub-Inspector (Unarmed Branch)
Class-III, pursuant to the advertisement No.02/2005, along with other
selected candidates, and/or
(G) grant any other
relief or pass any other order, which the Honble Court may consider
as just and proper in the facts and circumstances of the case.
2. It
is a case of the petitioner that as per advertisement, though he was
eligible, marks for additional qualifications are not given. Inspite
of the fact that he was holding certificate of computer knowledge and
as per the terms and conditions prescribed, though additional mark is
required to be given, the the same is not given. Other contention is
that he has participated in inter college competition and he was also
given certificate for the same and he was also given certificate of
computer i.e. Anneuxre-D, which are not considered.
3. The
learned counsel for the respondent has pointed out that both the
certificates of computer as well as sports are not matching with the
required qualification, in view of the fact that the certificate
issued by the authority is not of CCC certificate.
4. In
view of the fact that the necessary and relevant certificates are not
produced by the petitioner, the respondents have rightly rejected the
claim of the petitioner. The available qualification of the
applicant cannot be substituted with the qualification required for
the post for which the applicant has applied. Therefore, the
petition deserves to be dismissed. The same is dismissed. Notice is
discharged with no order as to costs.
(K.S.JHAVERI,
J.)
(ila)
Top