Gujarat High Court Case Information System
Print
SCA/8148/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8148 of 2010
=================================================
BOMBAY
PATEL WELFARE SOCIETY
Versus
UNION
OF INDIA THROUGH SECRETARY & OTHERS
=================================================
Appearance :
Ms
Sangita Pahwa for M/s Thakkar Assoc. for the Petitioner
NOTICE
SERVED for Respondent(s) : 1,
GOVERNMENT PLEADER for Respondent(s)
: 2 - 3.
NOTICE SERVED BY DS for Respondent(s) : 3,
MR DC DAVE
for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 06/05/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel for the petitioner submits that all the defects have been
removed, teaching and non-teaching staff have been appointed and on
29th April 2011 respondent No.4 – South Gujarat Veer
Narmada University has been requested to inspect the institution run
by the petitioner.
In
the circumstances, we allow respondent No.4 to send an inspection
team for inspection of the institution run by the petitioner. It
will specifically find out whether the institution fulfills all the
conditions, particularly, teaching and non-teaching employees and
whether they have been appointed as per law. They will verify
advertisement, interview letters, selection proceedings, etc. and
give the details of teaching and non-teaching staff, so appointed.
For such inspection if any requisite fee is required to be deposited,
the petitioner will deposit the same with the University. Post the
matter on 1st
July 2011.
(S.J. Mukhopadhaya, CJ.)
(J.B.Pardiwala, J.)
*mohd
Top