Gujarat High Court Case Information System
Print
SCA/16012/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16012 of
2011
=========================================================
JYOTIBEN
MAHESHBHAI RATHWA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/10/2011
ORAL
ORDER
1. Learned
Counsel for the petitioner submits that in absence of any rules
framed by the respondent-State, the recruitment and selection of
‘Aanganwadi’ workers is being made on the basis of some circular and
decision of the Supreme Court and the educational criteria and other
eligibility clause confer discretion upon appointing / selecting
authority to select the ‘Aanganwadi’ workers, which resulted into
filing of this writ-petition, invoking extraordinary jurisdiction of
this Court under Article-226 of the Constitution of India.
2. In
view of the above, respondents are DIRECTED to FILE
reply in this regard about the policy, if framed under any rule or
legislation, and in absence thereof under which provisions of law
such recruitment and selection is undertaken.
3. NOTICE,
returnable on 17TH
NOVEMBER, 2011.
(ANANT
S. DAVE,J.)
Umesh/
Top