Gujarat High Court High Court

Patel vs State on 29 August, 2011

Gujarat High Court
Patel vs State on 29 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/88520/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 885 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 974 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 975 of 2009
 

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


 

PATEL
UMANGKUMAR BABUBHAI - Petitioner
 

Versus
 

STATE
OF GUJARAT & 4 - Respondents
 

===================================================== 
Appearance
: 
MR KB PUJARA for the
Petitioner. 
MS KRINA CALLA, AGP for Respondent No.1 in SCA No.885
of 2009. 
MR J.K.SHAH, AGP for Respondent No.1 in SCA No.974 and
975 of 2009. 
MR RITURAJ M MEENA for Respondent No.3. 
MR HS
MUNSHAW for Respondent No.4 
MR PV HATHI for Respondent
No.5. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 20/03/2009 

 

 
ORAL
ORDER

1. Shri
H.S.Munshaw, learned advocate appearing on behalf of respondent No.4
District Primary Education Officer, Porbandar, has stated at bar
that the petitioner was already called for an interview and before
any selection list can be prepared, he has approached before this
Court. He has also further submitted that thereafter, the selection
list is already prepared by respondent No.4 and the petitioner is
placed at Sr.No.3 in the said selection list in the open category and
the said selection list will be operated after parliamentary election
and necessary appointment order, as per selection list already
prepared and respondent no.4 will act accordingly after parliamentary
election.

2. In
view of the aforesaid submission, Mr.K.B.Pujara, learned advocate
appearing on behalf of the petitioner seeks permission to withdraw
the present Special Civil Applications at this stage as the
petitioner is satisfied as on today.

3. Under
the circumstances, permission is accordingly granted. These petitions
are dismissed as withdrawn. Notice is discharged.

[M.R.SHAH,J]

*dipti

   

Top