Gujarat High Court High Court

========================================== vs Rule Served By Ds For on 14 November, 2008

Gujarat High Court
========================================== vs Rule Served By Ds For on 14 November, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13937/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13937 of 2007
 

In


 

CRIMINAL
APPEAL No. 487 of 2006
 

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

THE
STATE OF GUJARAT 

 

Versus
 

HARIBHAI
MANGALBHAI ZALA 

 

========================================== 
Appearance
: 
MR KAMAL TRIVEDI, ADVOCTE GENERAL
for Applicant 
RULE SERVED BY DS for
Respondent 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 14/11/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Mr.Kamal
Trivedi, learned Advocate General appearing with Ms.Sangita Vishen,
learned AGP has submitted that one Mr.I. R. Dave, Joint Legal
Secretary, State of Gujarat and Mr.G.C.Upadhyaya, Deputy Secretary of
GPSC are present in the Court and under their instruction, it is
stated that a Notification has been issued amending the Assistant
Public Prosecutor, Gujarat General State Service, Class II,
Recruitment (Examination) Rules, 2008 has been published on 24th
October, 2008. He has submitted that though the same were required
to be published before few days but due to certain administration
difficulties, the same were not published before due days and it has
been published on 24th October, 2008. He has also further
submitted that in pursuance of the advertisement inviting the
applications for the posts of the Assistant Public Prosecutors, the
State has received 6283 applications and the same is under scrutiny
and further process will be over within short time. It is also
further submitted that examination is to be conducted on 11th
January, 2009 and that necessary call letters to the eligible
candidates will be issued on or before the last week of December,
2008 communicating them the date of examination.

Considering
the above, it appears that the procedure to fill up the post of
Assistant Public Prosecutors is going on as per the schedule fixed by
us vide order dated 8th October, 2008. Under the
circumstances, S.O
to 30th January, 2009 at 4.00 p.m.

[
J. R. VORA,J. ] [ M. R. SHAH,J. ]

(vijay)

   

Top