Gujarat High Court Case Information System
Print
SCA/6985/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6985 of
2011
=========================================================
PARBAT
AMRABHAI CHAVDA - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH ADDITIONAL CHIEF SECRETARY & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
PARESH UPADHYAY for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/06/2011
ORAL
ORDER
Heard
Mr. Paresh Upadhyay, learned advocate for the petitioner. It is
submitted by him that two candidates belonging to the Scheduled Tribe
category who were given appointments as Labour Officer and Taluka
Development Officer respectively, have not joined their duties on the
said posts, therefore, the petitioner, being the first next
meritorious male candidate in the said category should be given
appointment, which has not been done by the respondents.
The
learned advocate for the petitioner has drawn attention of this Court
to judgment dated 21.11.2005 passed in Special Civil Application
No.7912 of 2005 with Special Civil Applications Nos.7929 of 2005 to
7931 of 2005, and the order dated 31.07.2006 passed in Miscellaneous
Civil Application No.1983 of 2006 in Special Civil Application
No.7912 of 2005 and cognate matters.
Notice,
returnable on 18.07.2011.
In
addition to the normal mode of service, Direct Service is also
permitted.
(Smt.
Abhilasha Kumari, J.)
Safir*
Top