Gujarat High Court Case Information System
Print
SCA/16546/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16546 of
2010
=========================================================
HINA
PATEL @ DR.HINA DESAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HJ NANAVATI for
Petitioner(s) : 1,
MS MEGHA CHITALIA, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2,
NOTICE
SERVED BY DS for Respondent(s) : 2,
MR PREMAL R JOSHI for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/10/2011
ORAL
ORDER
1. Heard
learned Counsel for the parties.
2. Without
considering the subject matter in detail, since affidavit dated 13th
October, 2011, is filed by Shri. Dinesh Parmar, Under Secretary,
Health and Family Welfare Department, Sachivalaya, Government of
Gujarat, by which it is submitted that, in answer to earlier
communication of GPSC, by letter dated 11.10.2011, the Secretary,
Gujarat Public Service Commission, has been informed that the draft
rules for the posts in question have been finalized and to be
submitted, accordingly.
Paragraph
Nos. 5 and 6 of the affidavit read as under:
“5. I say and
submit that by letter dated 18-03-2011, the Gujarat Public Service
Commission requested the State Government to send draft recruitment
rules including the cadre of Professor and Associate Professor along
with the cadre of Assistant Professor along with the cadre of
Assistant Professor. In this regard, the State Government vide
Health and Family Welfare Department’s letter dated 11-10-2011 has
clarified that the State Government has decided to make separate
recruitment rules for the cadre of Professor, Associate Professor and
Assistant Professor instead of the existing combined recruit rules
for the said three cadres published by the Notification dated
20-03-2002. at present, draft recruitment rules for the cadre of
Assistant Professor has been finalized by State Government and
therefore the same has been sent to the Gujarat Public Service
Commission for its concurrence. Attached hereto and marked as
Annexure R-2 is a copy of
the letter dated 11-10-2011.
6. I
respectfully submit that the draft of the recruitment rules for the
cadre of Professor and Associate Professor is under process and will
be finalized soon in consultation with the Gujarat Public Service
Commission as well as the Legislative and Parliamentary Affairs
Department of the State Government. The draft recruitment rules for
the cadre of Assistant Professor will soon be sent to the Legislative
and Parliamentary Affairs Department for the purpose of legal vetting
after the Gujarat Public Service Commission gives its concurrence to
the said draft rules. ”
3. Considering
the above, at this stage, the grievance of the petitioner stands
redressed to the aforesaid extent. Subject to the above, this
petition stands DISPOSED OF. No order as to costs.
(ANANT
S. DAVE,J.)
Umesh/
Top