Gujarat High Court High Court

Gujarat vs State on 28 March, 2011

Gujarat High Court
Gujarat vs State on 28 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3664/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 3664 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 5828 of 2010
 

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

GUJARAT
STATE REVENUE EMPLOYEES UNION, THROUGH PRESIDENT / - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=====================================================
 
Appearance : 
MR
DIPEN A DESAI for Petitioner(s) : 1, 
Mr.L.B.Dabhi,learned
ASST.GOVERNMENT PLEADER for Respondent(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 21/03/2011 

 

 
 
ORAL
ORDER

This
application has been filed with a prayer to permit the applicant
(original petitioner) to implead Gujarat Public Service Commission
(“GPSC” for short) as party respondent No.2 in Special
Civil Application No.5828 of 2010.

Heard
Mr.Dipen A.Desai, learned advocate for the applicant and perused the
averments made in the application. It is submitted that as the GPSC
has started the recruitment process by way of publication of
advertisement in the Daily Newspaper on 31-1-2011 and as the process
of recruitment has been challenged in the petition, GPSC is a
necessary party and may be permitted to be joined.

Mr.L.B.Dabhi,learned
Assistant Government Pleader has no objection if the prayer made in
the application is granted.

Accordingly,
the application is allowed. The Gujarat Public Service Commission is
permitted to be joined as party-respondent No.2 in Special Civil
Application No.5828 of 2010. The necessary amendment in the cause
tile of the said petition be made on, or before, 23-3-2011. When the
needful is done, notice be issued to the newly added respondent,
making it returnable on 29-3-2011, as per details mentioned in
paragraph No.5 of the application.

In
addition to the normal mode of service, direct service is also
permitted.

The
application is disposed of, in the above terms.

(Smt.Abhilasha Kumari,J)

arg

   

Top