Gujarat High Court High Court

Guj.State vs Addl.Chilef on 22 April, 2010

Gujarat High Court
Guj.State vs Addl.Chilef on 22 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/38/1994	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 38 of 1994
 

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

GUJ.STATE
TAL.DEV.OFFICERS ASSOCIATION CLASS-II - Petitioner(s)
 

Versus
 

ADDL.CHILEF
SECRETARY (PERSONNEL0 & 7 - Respondent(s)
 

========================================= 
Appearance
: 
MR YN OZA
for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 7, 
NOTICE SERVED
for Respondent(s) : 1.2.1, 1.2.2,1.2.3 - 2, 6, 
MR S TRIPATHY for
Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 22/04/2010 

 

 
ORAL
ORDER

1. By
way of this petition, the petitioner has inter-alia claimed following
relief.

20(b)
Be pleased to issue a writ of mandamus or any other appropriate
writ, order or directions by directing the respondents, their
officers and agents to strictly adhere to General Administrative
Service Rules 1974 in respect of quota prescribed under Rule 5 and
thereby give promotions to the persons belonging to Taluka
Development Officers Service Class II and fill 94 post of Gujarat
Administrative Service Class I from Taluka Development Officers
Class II who are qualified and eligible immediately with all
consequential and incidental orders even by adjusting their
promotions accordingly and to continue to maintain this quota by
stricting adhering to Gujarat Administrative Service Rules of 1974;

2. On
11th September 1996, the following order was passed by the
High Court (Coram : Miss R.M. Doshit, J.)

RULE.

By way of interim order, it is directed that the Government shall
examine the promotions made to the Gujarat Administrative Service
Class II after 1.4.1989 as far as the ratio amongst the promotees
i.e. Mamlatdars and the candidates belonging to the Gujarat
Development Service Class II is concerned. If on such
examination, any shortfall is detected from amongst any one class of
the promotees, the same should first be filled in.

3. The
aforesaid directions have been issued in the year 1996. By now the
Government must have considered the matter and necessary promotions
must have been granted. No adverse order has been pointed out.
Therefore, this petition is disposed of in terms of the aforesaid
interim order dated 11/09/1996. The parties shall abide by the said
order. Rule is made absolute to the aforesaid extent with no order
as to costs. Liberty to revive in case of difficulty.

(K.S.

Jhaveri, J.)

*menon

   

Top