Gujarat High Court
Saiyed vs State on 25 March, 2010
Gujarat High Court Case Information System
Print
SCA/3647/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3647 of 2010
=========================================================
SAIYED
MEHJABIN MOHD RAZAULHAQ & 19 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MRM.IQBALASHAIKH
for
Petitioner(s) : 1 - 20.
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/03/2010
ORAL
ORDER
Rule
returnable on 03.05.2010.
It
is made clear that if at the time
of selection for PTC (Urdu Medium, General Stream), no candidates are
available under the reserved seats, as provided in the Advertisement
dated 21.12.2009, the respondent no.3 shall consider the case of the
petitioners for the said seats by de-reserving the seats, which shall
be subject to the final outcome in these petitions.
To
be heard along with Special Civil Applications Nos. 13924 of 2009,
179 of 2010 & 180 of 2010. Direct service permitted.
(K.S.
JHAVERI, J.)
Divya//
Top