SCA/6568/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 6568 of 2008 ========================================================= JAMNAGAR JILLA SHIKSHAN SEVA VARG-III (NON CLERICAL) SARKA- - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR MURALI N DEVNANI for Petitioner(s) : 1, MR NEERAJ SONI AGP for Respondent(s) : 1 - 2. NOTICE SERVED BY DS for Respondent(s) : 1 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 30/06/2008 ORAL ORDER
The
grievance of the petitioner-Mandal in this petition is about
considering the cases of its members for grant of benefit of higher
pay scale on completion of 9-18-27 years of service.
Mr.Devnani,
learned counsel for the petitioner submits that in identical case
being Special Civil Application No.13053 of 2004 certain directions
were issued by this Court and similar directions be given in this
matter also.
It
is to be noted that jurisdiction with regard to dispute arising out
of the service conditions of teachers lies with the Gujarat Secondary
Education Tribunal.
In
view of the above, this petition is required to be dismissed on the
ground of availability of alternative efficacious remedy to the
petitioner. Accordingly, this Special Civil Application is
dismissed. Notice discharged.
(ANANT S. DAVE, J.)
*pvv