Gujarat High Court High Court

Kanubhai vs State on 21 June, 2011

Gujarat High Court
Kanubhai vs State on 21 June, 2011
Author: Abhilasha Kumari,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7594/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7594 of 2011
 

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

 

KANUBHAI
KESHAVBHAI KARKAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH PRINCIPAL SECRETARY & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH UPADHYAY for
Petitioner(s) : 1, 
MR JK SHAH,ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 21/06/2011  
ORAL ORDER

Heard
Mr.Paresh Upadhyay, learned counsel for the petitioner. It is
submitted by him that the petitioner has been selected as Principal,
District Institute of Education and Training (D.I.E.T.) by the
Gujarat Public Service Commission (G.P.S.C.) and his name is at
Serial No.2 of the Select List prepared by the G.P.S.C. Respondents
Nos. 4,5 and 6 do not figure in the Select List. Respondent No.4 is
at Serial No.1 of the Waiting List of S.E.B.C. candidates and
respondents Nos.5 and 6 do not even figure in the Waiting List.
Inspite of the fact that the petitioner is more meritorious being at
Serial No.2 of the Select List, the respondent authorities have
ignored the
petitioner for appointment and have made appointments of persons,
whose names figure at Serial Nos.1, 8, 4 and 11 of the Select List.
Respondents Nos.4 to 6 have been appointed, inspite of the fact that
their names do not figure on the Select List. It is further submitted
that the action of the respondents in making appointments in a pick
and choose manner reflects that there are extraneous considerations
at work, which are indicated from the communications dated 30.08.2010
and 31.08.2010 (Annexures-C and D, respectively).

Notice
returnable on 28.06.2011.

In
addition to the normal mode of service, Direct Service is also
permitted.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top