Gujarat High Court High Court

Shree vs Union on 14 December, 2010

Gujarat High Court
Shree vs Union on 14 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10319/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 10319 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 10320 of 2010
 

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

 

SHREE
AYURVED VIKAS MANDAL THROUGH NIHIL MEHTA, GUJARAT S & 2 -
Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HJ NANAVATI
for
Petitioners                                                          
                                            MR PS CHAMPANERI Asstt
Solicitor General of India for Respondent No.1 
MR KG PANDIT for
Respondent(s) : 2. 
MR JASWANT K SHAH AGP  for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			:
						
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE         MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER   14th December 2010
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Inspite of Orders dated 22nd
November 2010, no affidavit has been filed on behalf of the State.
Learned counsel appearing for the Central Council of Indian Medicines
and the Central Council of Homeopathy submits that in terms of the
decision of the Council, the respondents are bound to create such
number of Teaching & Non-Teaching posts as required under the
provisions made by the Central Council of Indian Medicines & the
Central Council of Homeopathy. In the circumstances, we direct the
respondent-State to file affidavit in terms with the Orders dated
22nd
November 2010. Pendency of this case shall not stand in the way of
the respondent-State to create and sanction additional aided Teaching
& Non-Teaching posts in favour of the respective
Colleges, as per the guidelines issued by the Central Council of
Indian Medicines and the Central Counsel of Homeopathy, New Delhi.

Let
a copy of this order be handed over to the State counsel Mr. J.K.
Shah. Post the matter on 12th
January 2011.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

prakash*

   

Top