Gujarat High Court High Court

Patel vs The on 8 February, 2011

Gujarat High Court
Patel vs The on 8 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/22484/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 22484 of 2007
 

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

 

PATEL
NIKULKUMAR BHIKHABHAI - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANOJ S JOSHI for
Petitioner(s) : 1, 
Mr.
Amit Patel, AGP for
Respondent(s) : 1
- 2. 
None
for Respondent(s) : 3 -
5. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 03/09/2007 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Hardik Raval for Mr. MS Joshi for the
petitioner and Mr. Amit Patel, learned AGP for State Authority.

As
per the case of the petitioner, petitioner is qualified for the post
of Vidya Sahayak and, therefore, petitioner applied for the said
post in response to the advertisement issued by the respondent
authority but thereafter, petitioner has not been called for
interview by the respondent authority and, therefore, present
petition has been filed by the petitioner.

In
view of this short grievance of the petitioner, it is open for the
petitioner to make detailed representation to the respondent
authority within the period of one month from the date of receipt of
copy of this order.

As
and when such representation made by the petitioner is received by
the respondent authority, respondent authority is directed to
consider same, examine grievance of the petitioner and then to pass
appropriate reasoned order in accordance with law within the period
of three months from the date of receipt of such representation from
the petitioner and to communicate decision to the petitioner
immediately thereafter.

This
petition is accordingly disposed of without expressing any opinion
on merits of the matter. DSP.

(H.K.

Rathod,J.)

Vyas

   

Top