Gujarat High Court Case Information System
Print
SCA/13070/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13070 of 2009
=========================================================
INDRAVIJAYSINH
B GOHIL - Petitioner(s)
Versus
BHAVNAGAR
UNIVERSITY & 2 - Respondent(s)
=========================================================
Appearance
:
TANNA
ASSOCIATES for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
3.
MS SK VISHEN for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/02/2010
ORAL
ORDER
Rule
returnable on 29th March 2010.
Heard
learned advocates for the parties.
Admittedly
the term of the university Court is for a period of five years and
the term of the Executive Council is for a period of three years.
The judgment of this Court dated 26th October 2006 passed
in Special Civil Application No. 7635 of 2005 stipulates that a
senior teacher is to be given preference and nominated to the
Executive Council for a period of three years.
The
petitioner is admittedly senior Professor in the department and he
is entitled for three years in the executing council. Hence, Ad
interim relief in terms of para 8(d) is granted.
(K.S.
Jhaveri,J.)
mary//
Top