Gujarat High Court Case Information System
Print
SCA/1370/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1370 of 2011
=========================================================
N
B VYAS - Petitioner(s)
Versus
RAJKOT
MINICIPAL CORPORATION - Respondent(s)
=========================================================
Appearance
:
MR
AS SUPEHIA for
Petitioner(s) : 1,
MR KV GADHIA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 13/07/2011
ORAL
ORDER
Heard
learned advocate Mr. AS Supehia on behalf of petitioner, learned
advocate Mr. KV Gadhia appearing for respondent.
I
have considered submissions made by both learned advocates. The
question raised and involved in present petition would require
detailed examination. Hence, Rule. Whatever selection/appointment
is subject to result of present petition.
It
is open for petitioner to submit his application for post of
Assistant Manager as per advertisement dated 2/2/2011 page 8 without
prejudice to his rights and contentions raised in present petition.
In case if respondent receive such application from petitioner, let
respondent may consider it according to Recruitment Rules. It is
made clear by this Court that there is no stay granted by this Court
against Recruitment process which is to be carried out in pursuance
to advertisement dated 2/2/2011 in post of Assistant Manager.
(H.K.RATHOD,
J)
asma
Top