Gujarat High Court High Court

Indravijaysinh vs Bhavnagar on 23 February, 2010

Gujarat High Court
Indravijaysinh vs Bhavnagar on 23 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13070/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13070 of 2009
 

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

 

INDRAVIJAYSINH
B GOHIL - Petitioner(s)
 

Versus
 

BHAVNAGAR
UNIVERSITY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
TANNA
ASSOCIATES for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
MS SK VISHEN for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 23/02/2010 

 

ORAL
ORDER

Rule
returnable on 29th March 2010.

Heard
learned advocates for the parties.

Admittedly
the term of the university Court is for a period of five years and
the term of the Executive Council is for a period of three years.
The judgment of this Court dated 26th October 2006 passed
in Special Civil Application No. 7635 of 2005 stipulates that a
senior teacher is to be given preference and nominated to the
Executive Council for a period of three years.

The
petitioner is admittedly senior Professor in the department and he
is entitled for three years in the executing council. Hence, Ad
interim relief in terms of para 8(d) is granted.

(K.S.

Jhaveri,J.)

mary//

   

Top