Gujarat High Court Case Information System
Print
SCA/16321/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16321 of 2010
=========================================================
ASHABEN
HIMMATBHAI CHAUDHARI C/O KARMASHIBHAI DESAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BIPIN P JASANI for
Petitioner(s) : 1,
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. Bipin P. Jasani, learned advocate for the petitioner. It is
submitted by him that the petitioner is working in the college of
respondent No.4 since February, 2010 and that she has been appointed
after following the due procedure. It is further submitted that the
District Education Officer has granted approval vide letter dated
18.02.2010 and it is only thereafter, the respondent No.4 college has
issued an appointment order dated 20.02.2010. However, as the post
has now been abolished as per the impugned order dated 07.12.2010,
the salary of the petitioner has not been paid with effect from
November, 2010. It is submitted that the petitioner is working as
Assistant Teacher in respondent No.4 college, as of today.
Notice,
returnable on 17.01.2011.
In
the meanwhile, it is directed that the respondents shall pay the
arrears of salary of the petitioner, within a period of fifteen days
from the date of this order.
In
addition to the normal mode of Service, Direct Service is also
permitted.
(Smt. Abhilasha Kumari, J.)
Safir*
Top