W.A.No.72/11
31.03.2011.
Shri Samdarshi Govt. Advocate for the appellants.
Shri Sheel Nagu, counsel with respondent present.
The learned counsel for the appellants after arguing the
matter submitted that compliance of sub rule(v) of Rule 3 and
Rule 5 of Schedule III-A (under sub-rule (4) Rule 13) of
M.P.Educational Service (Collegiate Branch) Recruitment Rules,
1967 is required for the absorption of the respondent.
On raising such contention, Shri Sheel Nagu appearing for
respondent submitted that in the cases of Smt. Anita Gangrade,
Ram Kishore Choubey and Ashok Kumar Yadav, no such
procedure was followed and they were absorbed by the
appellant.
In reply to the aforesaid, the learned counsel for the
appellants submitted that even if such procedure was not
followed in the cases of aforesaid persons, even then the
approval of M.P.Ucch Shiksha Anudan Ayog or the University
and concurrence by the M.P.P.S.C would be required. He prays
for a short time to seek instructions from the appellants in this
regard.
By way of last opportunity, prayer is allowed.
Be listed for hearing on 19th April, 2011.
(Krishn Kumar Lahoti) (Smt.Sushma Shrivastava)
JLL Judge Judge