Gujarat High Court High Court

Parmar vs State on 6 September, 2011

Gujarat High Court
Parmar vs State on 6 September, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12267/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12267 of 2011
 

 
=================================================


 

PARMAR
MAHESHKUMAR PUNJABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
KB PUJARA for Petitioner(s) : 1, 
MS JHIRGA JHAVERI AGP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/09/2011 

 

ORAL
ORDER

Heard
learned counsel for the parties.

Basically,
it is submitted by learned advocates for the petitioners that, in
absence of any policy, guidelines framed by the State under the
statute, mass recruitment of Vidhya Shayaks is undertaken contrary to
the law laid down by the Apex Court in the cases of [i] Ritesh R.
Shah v. Dr. Y.L.Yamul & Ors.
[AIR 1996 SC 1379] and [ii] Union of
India v. Ramesh Ram
[2010 (7) SCC 234].

Earlier,
vide order dated 26.08.2011 learned Single Judge has recorded brief
contentions made by learned counsel for the parties. The matter
deserves consideration and to be heard finally.

Issue
rule returnable on 29.09.2011.

In
the meanwhile, respondent authorities are directed to keep one post
of Vidhya Sahayak vacant pursuant to the recruitment drive undertaken
by the respondent authorities as per the advertisement dated
15.07.2011.

[Anant
S. Dave, J.]

*pvv

   

Top