Gujarat High Court Case Information System
Print
SCA/10319/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10319 of 2010
With
SPECIAL
CIVIL APPLICATION No. 10320 of 2010
=========================================================
SHREE
AYURVED VIKAS MANDAL THROUGH NIHIL MEHTA, GUJARAT S & 2 -
Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
HJ NANAVATI
for
Petitioners
MR PS CHAMPANERI Asstt
Solicitor General of India for Respondent No.1
MR KG PANDIT for
Respondent(s) : 2.
MR JASWANT K SHAH AGP for Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 14th December 2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Inspite of Orders dated 22nd
November 2010, no affidavit has been filed on behalf of the State.
Learned counsel appearing for the Central Council of Indian Medicines
and the Central Council of Homeopathy submits that in terms of the
decision of the Council, the respondents are bound to create such
number of Teaching & Non-Teaching posts as required under the
provisions made by the Central Council of Indian Medicines & the
Central Council of Homeopathy. In the circumstances, we direct the
respondent-State to file affidavit in terms with the Orders dated
22nd
November 2010. Pendency of this case shall not stand in the way of
the respondent-State to create and sanction additional aided Teaching
& Non-Teaching posts in favour of the respective
Colleges, as per the guidelines issued by the Central Council of
Indian Medicines and the Central Counsel of Homeopathy, New Delhi.
Let
a copy of this order be handed over to the State counsel Mr. J.K.
Shah. Post the matter on 12th
January 2011.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
prakash*
Top