Gujarat High Court Case Information System
Print
SCA/12749/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12749 of 2011
=========================================================
BHAVNABEN
N TRIVEDI AT PRESENT SERVING AS AUXILIAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1,
MR AL SHARMA, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 30/08/2011
ORAL
ORDER
1. Heard
learned advocate Mr. N. K. Majmudar appearing for petitioner and
learned AGP Mr. Sharma appearing for respondent state authority.
2. The
claim of petitioner is for higher pay scale from date of joining
which has not been granted in favour of present petitioner.
3. For
the above same, let petitioner may make detailed representation to
respondent authority claiming
the relief as sought for by him in present petition within a period
of one month from receiving copy of present order. As and when
respondent authority receives such representation from petitioner, it
is directed to respondent authority to consider and examine that
whether petitioner is entitled for higher pay scale or not and then
pass appropriate reasoned order in accordance
with rules and regulations and concerned resolution within a period
of three months from receiving such representation from petitioner
and communicate decision immediately to petitioner.
4. Let
respondent may consider concerned resolution which was prevailing at
the time when right of petitioner is due for getting benefit of
higher pay scale.
5. In
view of above observation and direction, present petition is disposed
of by this Court without expressing any opinion on merits. Direct
service is permitted.
(H.K.RATHOD,
J.)
(ila)
Top