Gujarat High Court Case Information System
Print
SCA/4064/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4064 of 2010
=========================================================
PRAFULBHAI
VALLABHBHAI PANSURIYA - Petitioner(s)
Versus
SECRETARY
& 1 - Respondent(s)
=========================================================
Appearance :
MR
JIGAR G GADHAVI for Petitioner(s) : 1,
MR HARSHADRAY A DAVE for
Respondent(s) : 1
MR NIKUNT RAVAL AGP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 06/04/2010
ORAL
ORDER
1. By
way of this petition, the petitioner has prayed for the following
reliefs :-
[A]
That the Hon’ble Court may be pleased to issue writ of mandamus,
and/or any other writ, order or direction directing the respondent
no. 1 to accept the application form of the petitioner as an
applicant of the open category and further direct the respondent no.
1 to issue call letter for the interview holding him entitled to
appear in the interview of Assistant Engineer (Civil) Class 2
(advertisement no. 11/2008/2009).
[B]
That pending hearing and final disposal of the present writ petition,
the Honourable Court may be further pleased to direct the respondent
no. 1 not to prepare the selection list or in the alternative direct
the respondent to keep one post vacant for the petitioner if the
respondent no. 1 continue with the selection process.
[C]
……
2. Today,
when the matter was called out, the learned counsel for respondent
no. 2 has produced on record the copy of the form filled in by the
petitioner and also the advertisement published by respondent no. 1.
On perusal of the same, it appears that in the form, the petitioner
has stated that he belong to reserve category. Apart from in view of
condition no. 6(D) of the advertisement, any modification in the
application is not permissible. Therefore, in view of the
admissibility of the petitioner that he belongs to reserve category,
this petition is not entertained.
3. Consequently,
the petition is dismissed. Notice is discharged.
[K.S.
JHAVERI, J.]
/phalguni/
Top