Gujarat High Court
Maganlal vs Junagadh on 10 October, 2008
Gujarat High Court Case Information System
Print
SCA/28/2690 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2826 of 1990
==========================================
MAGANLAL
VRAJLAL MALAVIA - Petitioner(s)
Versus
JUNAGADH
DISTRICT PANCHAYAT SERVICE SELECTION COMMITTEE & 1 -
Respondent(s)
==========================================
Appearance
:
NOTICE
SERVED for Petitioner(s) : 1,
MS NAYANA V
PANCHAL for Respondent(s) : 1,
MR PM RAVAL for Respondent(s) :
1,
Mr. Jashwant Kashyap GOVERNMENT PLEADER for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/10/2008
ORAL
ORDER
1. By
way of this petition the petitioner prayed to quash and set aside
the arbitrary action of not appointing the petitioner though he was
at Serial No. 28 in the Merit list and the appoint the petitioner
in service with consequential benefits.
2. The
petitioner has challenged the select list. Though served none appears
for the petitioner. It is a 1990 matter and it appears that the
petitioners are not interested in proceeding with the matter. Hence,
this petition is rejected. Rule is discharged. Interim relief
stands vacated.
(K.S.
Jhaveri,J.)
mary//
Top