Gujarat High Court Case Information System Print SCA/12330/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 12330 of 2011 ================================================= RAJIV MANIPRASAD GANDHI & 16 - Petitioner(s) Versus CHAIRMAN - GUJARAT STATE PRIMARY EDUCATION SELECTION & 1 - Respondent(s) ================================================= Appearance : MR JV JAPEE for Petitioner(s) : 1 - 17. NOTICE SERVED BY DS for Respondent(s) : 1 - 2. GOVERNMENT PLEADER for Respondent(s) : 2, ================================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 06/09/2011 ORAL ORDER
Heard
learned counsel for the petitioners.
Basically,
it is submitted by learned advocate 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].
The
matter deserves consideration and to be heard finally.
Issue
Rule returnable on 29.09.2011.
It
is stated that the learned AGP has instructed the respondent
authorities not to take any further steps with regard to the
selection process undertaken by them including that of issuing
appointment orders. Therefore, the question of granting interim
relief will be considered on the returnable date.
[Anant
S. Dave, J.]
*pvv
Top