Gujarat High Court Case Information System
Print
SCA/16251/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16251 of 2010
=========================================================
RATHOD
RAJESHKUMAR DHARAMSINH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DIPAK H SINDHI for
Petitioner(s) : 1,
MS MOXA THAKKAR, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 23/12/2010
ORAL
ORDER
Heard
Mr.Dipak H.Sindhi, learned advocate for the petitioner. It is
submitted by him that the petitioner is working as Assistant Teacher
in the Ashram Shala run by respondent No.4-Mandal since 12.06.1999.
On the ground that no approval has been accorded to the appointment
of the petitioner, respondents have passed impugned order dated
16.08.2010, by which, the salary of the petitioner has been stopped.
The petitioner has not been paid any salary since August 2010. It is
further submitted that the petitioner is still working, as of date,
in the school run by respondent No.4-Mandal.
Notice
returnable on 17.01.2011.
In
the meanwhile, respondents Nos.1 to 3 shall pay the arrears of salary
to the petitioner within a period of fifteen days from the date of
receipt of copy of this order.
Direct
Service is permitted.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top