Gujarat High Court High Court

Gidc vs Gujarat on 3 March, 2011

Gujarat High Court
Gidc vs Gujarat on 3 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2567/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2567 of 2011
 

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

 

GIDC
EMPLOYEES UNION - Petitioner(s)
 

Versus
 

GUJARAT
INDUSTRIAL DEVELOPMENT CORPORATION & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
PJ DAVAWALA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 03/03/2011 

 

 
 
ORAL
ORDER

Heard Ms. Parinda J. Davawala, learned advocate for the petitioner.
It is submitted by her that the members of the petitioner-Union
applied for the posts of Assistant Engineer, pursuant to the
advertisement dated 01.01.2011. The members of the petitioner-Union
have the experience and are qualified. They had also applied pursuant
to an earlier advertisement issued in the year 1998. However, no
appointments were made pursuant thereto. The members of the
petitioner-Union, who are eligible and qualified, are now deprived of
the chance to compete for the post, as they are overage, as per the
stipulation in the advertisement. Though the respondent-Corporation
is empowered, by Regulations, to relax the age criteria, the same is
not being done.

Notice,
and Notice as to interim relief, returnable on 10.03.2011.

In
addition to the normal mode of service, Direct Service, today, is
also permitted.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top