Gujarat High Court Case Information System
Print
SCR.A/1689/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1689 of 1993
With
SPECIAL
CRIMINAL APPLICATION No. 1511 of 1996
=================================================
LOK
ADHIKAR SANGH IN PLACE OF MOMIN ALI & 3 - Applicant(s)
Versus
SHRI
C.C.SHUKLA,SUPDT.,REMAND HOME,AHMEDABAD & 2 - Respondent(s)
=================================================
Appearance :
MR
ANAND YAGNIK for MR GIRISH PATEL for Applicant(s) : 1,
NOTICE
UNSERVED for Respondent(s) : 1,
MS TRUSHA K PATEL, APP for
Respondent(s) : 2,
None for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/02/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
From
the statistical report submitted by the State, it appears that a
large number of posts including important posts like Probation
Officers, Guards and Nurses, etc. have not been filled up though ten
years have passed after enactment of the Juvenile Justice (Care and
Protection of Children) Act, 2000. The progress relating to process
of appointment through one Gaun Seva Pasandagi Mandal appears to be
causing delay in appointment. In the circumstances, the Principal
Secretary, Social, Justice and Empowerment Department is directed to
appear and assist the Court and state the time frame by which they
will fill up the posts. If necessary, he may request one of the
officers of Gaun Seva Pasandagi Mandal to appear and assist the
Court.
Ms
Trusha Patel, learned APP will inform the officers of their
appearance.
Post
the matter on 3rd March, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[ANANT
S. DAVE, J.]
sundar/-
Top