Gujarat High Court High Court

Ajra vs State on 26 April, 2011

Gujarat High Court
Ajra vs State on 26 April, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1628/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1628 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4998 of 2009
 

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


 

AJRA
HIMMATKUMAR NARANBHAI & 3 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SP MAJMUDAR and MR PP MAJMUDAR for the Appellants. 
Mr. GOVERNMENT
PLEADER for Respondent nos. 1 to 4. 
RULE SERVED for Respondent
no.5. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 26/04/2011 

 

 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

1. We
have heard learned Advocate Mr. S.P.Majmudar, learned advocate Mr.
B.B.Gogia appearing for the appellants/petitioners and Mr.Kamal
B.Trivedi, learned Advocate General assisted by learned Assistant
Government Ms. Sangeeta Vishen.

2. Affidavit-in-reply
has been filed. Learned Assistant Government Pleader Ms. Sangeeta
Vishen shall file a chart which will give district-wise cadre
strength of constables, head constables and Assistant Sub Inspectors.
Another chart shall be filed giving region-wise cadre of constables,
head constables and Assistant Sub Inspectors in each region and how
the seniority has been fixed if there are two or more districts in a
region. It shall be further explained in the affidavit that when in
1997, in pursuance of the Government Resolution passed on 21st July,
1997, Annexure “R” to the affidavit-in-reply at page 321,
how district-wise seniority and regional seniority are being
maintained and what was the manner and mode prescribed by the
Government in this regard shall also be brought on record. Whether
there was any merger in the seniority list and if there was no
merger, why two separate seniorities were going on shall be
explained. If there was a merger of seniority list of district cadre
of a region, then what was the criteria adopted by the State
Government for the merger of seniority list shall also be brought on
record.

3. Learned
counsel for the appellants has urged that for redressing the
grievances of the appellants, the State Government should come out
with some fair proposal which may redress the grievances of the
appellants because cadre of constables is a large cadre and there
should not be any stagnation in the cadre of constables. Learned
Advocate General has very fairly stated that he would take up the
matter with the State Government and shall find out as to whether the
grievances of the appellants could be redressed in any manner. For
this purpose, he prays for and is allowed two months’ time. List this
matter on 1st July, 2011. On that date, learned Advocate General may
place the proposal of the State Government on record alongwith
affidavit.

4.
List this matter on 1st July, 2011.

(V.M.Sahai,J)

(G.B.Shah,J)

***vcdarji

   

Top