Gujarat High Court High Court

Mehboobbhai vs Madrasa-E-Anjumane on 19 June, 2008

Gujarat High Court
Mehboobbhai vs Madrasa-E-Anjumane on 19 June, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5264/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5264 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 5281 of 2008
 

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

MEHBOOBBHAI
A. PATHAN - Petitioner(s)
 

Versus
 

MADRASA-E-ANJUMANE
ISLAM RUNS & MANAGES-HAJEE D.M.LOKHAT & 3 - Respondent(s)
 

============================================ 
Appearance
:                                                                    
                                               SPECIAL CIVIL
APPLICATION NO. 5264/2008 
MR
JD AJMERA for Petitioner(s) : 1, 
None for
Respondent(s) : 1 - 3. 
MR SATYAM CHHAYA ASST. GOVERNMENT PLEADER
for Respondent(s) : 4,                                               
                  SPECIAL CIVIL APPLICATION NO. 5281/2008 
MR
JD AJMERA for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
MS ASMITA PATEL ASST. GOVERNMENT PLEADER for Respondent(s) :
4, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/06/2008 

 

 
 
ORAL
ORDER

Heard
learned advocates appearing for the parties.

The
finding of the Tribunal in the impugned order, reveal that higher pay
scale was granted to the petitioner by the authority due to its
mistake and not in any manner by the petitioner after suppressing the
facts.

Shri
Ajmera, learned advocate for the petitioner relies on the decision of
the Apex Court reported in (1994) 2 SCC 521 in the case of Shyam
Babu Verma and Ors. vs. Union of India and Ors. and
(2007)
1 SCC (L&S) 508 in the case of Purshottam Lal Das and Ors. vs.
State of Bihar and Ors. in case of grant of higher pay scale by
the authority without misrepresentation on the part the employee and
no fault of theirs, it shall only be just and proper not to recover
any excess amount already paid to them.

In
view of the above, Rule.

Interim
relief with regard to that no recovery of the excess amount paid to
the petitioner till final disposal of this matter.

[ANANT
S. DAVE, J.]

//smita//

   

Top