Gujarat High Court High Court

Roosevelt vs State on 10 February, 2011

Gujarat High Court
Roosevelt vs State on 10 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1858/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1858 of 2011
 

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

 

ROOSEVELT
G SHAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH ADDITIONAL SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH UPADHYAY for
Petitioner(s) : 1, 
MR MAULIK G NANAVATI, ASSTT.GOVERNMENT PLEADER
for Respondent(s) : 1 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 10/02/2011 

 

ORAL
ORDER

Heard
Mr.Paresh Upadhyay, learned advocate for the petitioner. It is
submitted by him that persons similarly situated to the petitioner
have already been granted pay protection with the concurrence of the
Finance Department, while in the case of some employees such as the
petitioner, such pay protection is denied by the authorities of the
Finance Department without any justification, resulting in
discriminatory treatment being meted out to the petitioner.

Notice
returnable on 08.03.2010.

In
addition to the normal mode of service, Direct Service is also
permitted.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top