Gujarat High Court High Court

Vipulkumar vs State on 16 September, 2008

Gujarat High Court
Vipulkumar vs State on 16 September, 2008
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/7165/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7165 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 4701 of 2008
 

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

 

VIPULKUMAR
PURSHOTAM ACHARYA & 9 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SK PATEL for
Petitioner(s) : 1 - 10. 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/09/2008 

 

 
 
ORAL
ORDER

1. The
applicant herein has prayed as under:

Allow
this Civil Application by directing the respondents : ” Not
to give appointment to any candidates as per the finding
of this Hon’ble Court in LPA No. 1911/07″

OR

To
make appointment strictly in accordance with the merit of the
selected candidates dated 20.2.2008.

Today
Mrs. Krina Calla requested for time which request is declined.

3. The
allegation made in this application is that the respondent is
trying to nullify the final order passed in the Letters Patent
Appeal by implementing the interim order only on the ground that
the interim order has been extended for eight weeks.

4. I
am of the view that being the governmental authority the
respondent is expected to follow the rules and interest of
justice would be met by granting the second prayer made by the
applicant. Accordingly it is directed that the respondents
shall make appointment strictly in accordance with the merit of
the selected candidates as per list dated 20.2.2008. Rule is
made absolute accordingly with no order as to costs.

5. It
will be open to the respondent to move an application for early
hearing of the petition after filing reply.

(K.S.Jhaveri,J)

*Himanshu