Gujarat High Court Case Information System
Print
CR.MA/13937/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13937 of 2007
In
CRIMINAL
APPEAL No. 487 of 2006
=========================================
THE
STATE OF GUJARAT
Versus
HARIBHAI
MANGALBHAI ZALA
=========================================
Appearance :
MR
KAMAL TRIVEDI, ADVOCATE GENERAL for
Applicant
RULE SERVED BY DS for Respondent No.
1
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/08/2008
ORAL
ORDER
:(Per : HONOURABLE MR.JUSTICE M.R. SHAH)
After
the last adjournment, it appears that, there is substantial progress
in the matter. Shri Kamal Trivedi, learned Advocate General, has
submitted that 180 additional posts of Assistant Public Prosecutors
are now already given sanction by the State Government inclusive of
sanction by the Finance Department. It is further submitted by him
that there were 62 posts of Assistant Public Prosecutors vacant and
accordingly the requisition is already sent to GPSC for 242 posts
of Assistant Public Prosecutors in the State of Gujarat. It is also
further submitted by him that as one time programme and with a view
to see that the posts of Assistant Public Prosecutors are
filled-in as early as possible, it has been decided to have the
examinations of Paper Nos. 2, 3 and 4 by Objective Type of 200 marks
and the same will be notified within a short time. He has also
further submitted that for the aforesaid 242 posts of Assistant
Public Prosecutors, advertisement inviting applications, will be
published within two weeks and simultaneously efforts will be made
to see that the question papers are settled, so that it can save
the time. We appreciate the steps taken by the State Government,
inclusive of Law Department, Finance Department, G.A.D. and
G.P.S.C., in sanctioning additional posts of Assistant Public
Prosecutors and taking steps to see that the posts of Assistant
Public Prosecutors in the State of Gujarat are filled-in at the
earliest, which will, ultimately, help the criminal courts in early
disposal of criminal matters. SO to 26.09.2008 at 2.30 p.m.
(J.
R. VORA, J.)
(M.
R. SHAH, J.)
pnnair
Top