Gujarat High Court High Court

Appearance : vs Rule Served By Ds For on 6 August, 2008

Gujarat High Court
Appearance : vs Rule Served By Ds For on 6 August, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1393720/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13937 of 2007
 

In


 

CRIMINAL
APPEAL No. 487 of 2006
 

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


 

THE
STATE OF GUJARAT 

 

Versus
 

HARIBHAI
MANGALBHAI ZALA 

 

=========================================
 
Appearance : 
MR
KAMAL TRIVEDI,  ADVOCATE GENERAL for
Applicant 
RULE SERVED BY DS for Respondent
No.1 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 06/08/2008 

 

 
ORAL
ORDER

:(Per : HONOURABLE MR.JUSTICE M.R. SHAH)

Shri
Kamal Trivedi, learned Advocate General, has submitted that the
matter has progressed and Rules for regulating recruitment to the
post of Assistant Public Prosecutor in the State have been finalised
and published and Notifications have also been issued vide
Notifications dated 05th of August, 2008 and 06th
of August, 2008. It is further submitted by him that in between 180
posts of Assistant Public Prosecutors are sanctioned by the Legal
Department, and for filling up those posts, the matter will have to
be sent to the Finance Department. He has submitted that efforts are
being made to approach and get necessary sanction from the Finance
Department. He has also further submitted that out of 236 sanctioned
posts of Assistant Public Prosecutors, 62 posts are at present
vacant and in the mean time immediate steps will be taken, at
least, to fill up those 62 sanctioned posts of Assistant Public
Prosecutors, for which, the approval of the Finance Department is not
required. It is further submitted that, as such, looking to the
work and the strength of the Courts and the Judges, there is further
requisition for 198 posts from various courts and the same will be
looked into by the State Government. SO to 22nd of August,
2008 at 2.30 p.m.

(J.

R. VORA, J.)

(M.

R. SHAH, J.)

pnnair

   

Top