Gujarat High Court Case Information System
Print
SCA/12301/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12301 of 2009
=========================================
HIND
MAZDOOR KISAN PANCHAYAT - Petitioner(s)
Versus
SECRETARY
& 1 - Respondent(s)
=========================================
Appearance :
MR
YOGEN N PANDYA for Petitioner(s) : 1,
MR P.K. JANI, GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 25/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
appears that in spite of repeated requests made by State, GPSC has
not forwarded the names of successful candidates, though selection
took place more than two months ahead prior to 23.2.2011. In the
circumstances, we direct the petitioner to implead Gujarat State
Public Service Commission, through it’s Secretary, as party
respondent No.3 to the writ petition. Let notice be issued on newly
impleaded 3rd respondent. Direct service permitted.
The
Secretary, GPSC is directed to file affidavit and state as to why
final selection of the Factory Inspector has not been made though the
test was conducted more than two months back.
Post the matter on 4.5.2011 within ten cases. Learned Government
Pleader will inform of this order to the Chairman, GPSC.
(S.J.
Mukhopadhaya, C.J.)
(J.B.
Pardiwala, J.)
*/Mohandas
Top