Gujarat High Court High Court

Noratmal vs State on 8 October, 2010

Gujarat High Court
Noratmal vs State on 8 October, 2010
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/11051/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 11051 of 2010
 

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

NORATMAL
KHANDELWAL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance
: 
MR
VIRAL V DAVE for Petitioner(s) : 1, 
Ms.MANISHA NARSINGHANI, ASST
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2 - 3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 08/10/2010 

 

ORAL
ORDER

Pursuant
to order dated 4th October 2010, learned advocate Mr.H.J.
Nanavati is present before the Court. He makes available for perusal
Hand Book of 2006 of All India Council for Technical Education
(AICTE).

2. On
perusal of the said Hand Book, it is found that at the relevant time
when the petitioner was given appointment-3rd July 2007,
the age relaxation was in force. The learned advocate states that
now as on date that relaxation is not continuing.

3. Learned
advocate Mr.Viral V. Dave for the petitioner requests that he be
permitted to implead AICTE as a party-respondent. Permission is
granted. Amendment shall be carried out during the course of the
day.

4. RULE
returnable on 27th October 2010. Learned AGP Ms.Manisha
Narsinghani waives service of rule on behalf of respondent no.1 and
learned advocate Mr.H.J. Nanavati waives service of rule for the
newly added respondent.

(RAVI
R. TRIPATHI, J.)

karim