Gujarat High Court High Court

Hind vs Secretary on 25 April, 2011

Gujarat High Court
Hind vs Secretary on 25 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12301/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12301 of 2009
 

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


 

HIND
MAZDOOR KISAN PANCHAYAT - Petitioner(s)
 

Versus
 

SECRETARY
& 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
YOGEN N PANDYA for Petitioner(s) : 1, 
MR P.K. JANI, GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 25/04/2011 

 

 
ORAL
ORDER

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

It
appears that in spite of repeated requests made by State, GPSC has
not forwarded the names of successful candidates, though selection
took place more than two months ahead prior to 23.2.2011. In the
circumstances, we direct the petitioner to implead Gujarat State
Public Service Commission, through it’s Secretary, as party
respondent No.3 to the writ petition. Let notice be issued on newly
impleaded 3rd respondent. Direct service permitted.

The
Secretary, GPSC is directed to file affidavit and state as to why
final selection of the Factory Inspector has not been made though the
test was conducted more than two months back.

Post the matter on 4.5.2011 within ten cases. Learned Government
Pleader will inform of this order to the Chairman, GPSC.

(S.J.

Mukhopadhaya, C.J.)

(J.B.

Pardiwala, J.)

*/Mohandas

   

Top