Gujarat High Court High Court

Chaudhari vs State on 23 December, 2010

Gujarat High Court
Chaudhari vs State on 23 December, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16250/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16250 of 2010
 

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

 

CHAUDHARI
DIPAKKUMAR PUNJABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK H SINDHI for
Petitioner(s) : 1, 
MS MOXA THAKKAR, ASSTT.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.Dipak H.Sindhi, learned advocate for the petitioner. It is
submitted by him that the petitioner is working as Assistant Teacher
in the Ashram Shala run by respondent No.4-Mandal since 15.06.1996.
On the ground that no approval has been accorded to the appointment
of the petitioner, respondents have passed impugned order dated
27.08.2010, by which, the salary of the petitioner has been stopped.
The petitioner has not been paid any salary since August 2010. It is
further submitted that the petitioner is still working, as of date,
in the school run by respondent No.4-Mandal.

Notice
returnable on 17.01.2011.

In
the meanwhile, respondents Nos.1 to 3 shall pay the arrears of salary
to the petitioner within a period of fifteen days from the date of
receipt of copy of this order.

Direct
Service is permitted.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top