Gujarat High Court High Court

Raziyaben vs State on 8 September, 2010

Gujarat High Court
Raziyaben vs State on 8 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6476/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6476 of 2010
 

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

RAZIYABEN
K GHANCHI & 7 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

===================================== 
Appearance
: 
MR DHAVAL M BAROT for
Petitioner(s) : 1   8. MR DEVDIP BRAHMBHATT for Petitioner(s) : 1 -
8. 
GOVERNMENT PLEADER for Respondent(s) : 1, 
MR MP PRAJAPATI
for Respondent(s) : 2 - 3. 
NOTICE SERVED BY DS for Respondent(s) :
4, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 08/09/2010 

 

 
ORAL
ORDER

1.0 Learned
advocate Mr. MP Prajapati appearing for respondent nos. 2 and 3
states that promotions were given as per the directions of respondent
no. 4. That means the respondent nos. 2 and 3 have not maintained the
ratio prescribed under
Rule 6 of the Mukhya Sevika Class III
(Panchayat Service) Recruitment Rules, 2004. These are the Rules
framed in exercise of the powers conferred by Section 227 read with
Section 274 of the Gujarat Panchayats Act, 1993 (Guj. 18 of 1993) and
in supersession of all the Rules made in this behalf by the
Government of Gujarat. Rule 6 reads as under:

Appointment
by direct selection and by nomination from amongst the Anganwadi
Workers shall be made in the ratio of 1:1…

2.0 At
this juncture, learned advocate Mr. Prajapati prays for time to put
his house in order and file affidavit in reply.

3.0 Time
is granted up to 13th September 2010,
failing which the Court will have to pass necessary orders.

[
Ravi R. Tripathi, J. ]

hiren

   

Top