Gujarat High Court Case Information System
Print
SCA/778/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 778 of 2010
======================================
RUPAL
D PUROHIT
Versus
GUJARAT
PUBLIC SERVICE COMMISSION AND ANOTHER
======================================
Appearance
:
MR PR NANAVATI for
Petitioner.
MR HARSHADRAY A DAVE for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 25/02/2010
ORAL
ORDER
Upon
the statement being made by learned counsel Mr. H.A.Dave, on
instructions of GPSC, that the petitioner will be permitted to
furnish necessary testimonials so as not to deprive her of the
opportunity to compete in the selection process in question, the
petition is not pressed for any further relief. It was agreed that
as a necessary consequence the impugned order or action, by which the
petitioner was debarred, will not stand and not operate. It was
further agreed that the petitioner would approach the Commission with
a copy of this order for necessary compliance. Accordingly,
recording the above statement, the petition is disposed as not
pressed and Notice is discharged with no order as to costs. Direct
service.
(D.H.Waghela,
J.)
*malek
Top