Gujarat High Court High Court

Bhavnaben vs State on 30 August, 2011

Gujarat High Court
Bhavnaben vs State on 30 August, 2011
Author: H.K.Rathod,
  
 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