Gujarat High Court High Court

State vs Bhavik on 3 September, 2010

Gujarat High Court
State vs Bhavik on 3 September, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7699/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7699 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5797 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 5774 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 5797 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 8848 of 2009
 

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

 

STATE
OF GUJARAT & 2 - Petitioner(s)
 

Versus
 

BHAVIK
M PATEL & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SANGEETA VISHEN ASST.OVERNMENT PLEADER
for
Petitioner(s) : 1 - 3. 
MS ANUJA S NANAVATI for Respondent(s) :
1, 
None for Respondent(s) : 2 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 03/09/2010 

 

ORAL
ORDER

Mr.D.G.

Shukla, learned advocate appearing on behalf of the GPSC has
submitted that as such 55 advertisements have been issued by the
GPSC for various posts, out of which so far as 9/12 posts as per the
Statement No.1 are concerned, necessary selection process has been
completed and recommendations by the GPSC is sent to the Government.

Mr.Shukla,
learned advocate appearing on behalf of the GPSC has further
submitted that so far as 4 posts, as mentioned in Statement No.2 are
concerned, interviews are fixed which shall be over on respective
dates as mentioned in the said statement. He has submitted that so
far as other 10 posts as mentioned in Statement No.3 are concerned,
result of the preliminary test is awaited and so far as 2 posts
i.e. at Sr.Nos.1 and 5 are concerned, final result on oral interview
is awaited. He has further submitted that so far as those posts
for which results of preliminary test have not been declared, the
same shall be declared on or before 30/9/2010. He has further
submitted that so far as 29 posts, as mentioned in Statement No.4
are concerned, process of verification of the applications is going
on which shall be over by 30/9/2010.

Mr.D.G.

Shukla, learned advocate appearing on behalf of the GPSC has
tendered the aforesaid Statements, which are directed to be taken on
record.

Mr.Shukla,
learned advocate appearing on behalf of the GPSC has submitted that
as such the time limit to complete the process as on 30/8/2010 is
already over and therefore, GPSC is required to file an application
for extension of time, which shall be filed within a period of one
week from today.

In
view of the above, S.O. to 5/10/2010 at 4.45 PM.

[M.R.

SHAH, J.]

rafik

   

Top