Gujarat High Court
====================================== vs Ms Manisha Narsinghani on 12 January, 2010
Gujarat High Court Case Information System
Print
SCA/8982/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8982 of 2009
======================================
DHAVAL
KUMAR BHUTIYA
Versus
GUJARAT
GAUN SEVA PASANDGI MANDAL
======================================
Appearance
:
MR RITURAJ M MEENA for
Petitioner.
MS MANISHA NARSINGHANI, AGP for Respondent.
NOTICE
SERVED BY DS for Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 12/01/2010
ORAL
ORDER
Since
the petitioner was legally and properly disqualified for appointment
in absence of the non-creamy layer certificate by impugned order
dated 24th July 2009, the petition for quashing that order
is summarily dismissed. It was fairly conceded by learned counsel,
Mr.Meena, that the condition contained in clause-9 of the
advertisement for recruitment (Annexure-D) was not fulfilled by the
petitioner, and hence, his obtaining a certificate afterwards for
belonging to non-creamy layer was immaterial. Notice is discharged
with no order as to costs.
(D.H.Waghela,
J.)
*malek
Top