Gujarat High Court Case Information System
Print
SCA/9250/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9250 of 2011
=========================================================
HARIBHAI
CHHELABHAI PATEL - Petitioner(s)
Versus
JOINT
DIRECTOR OF EDUCATION STATE OF GUJARAT,GANDHINAGAR & 3 -
Respondent(s)
=========================================================
Appearance
:
MRDRBHATT
for
Petitioner(s) : 1,
None for Respondent(s) : 1,3 - 4.
Mr. Maulik
Nanavati AGP Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 29/07/2011
ORAL
ORDER
Heard
learned Advocate Mr. DR Bhatt for petitioner and learned AGP Mr.
Maulik Nanavati for respondents NO.1,2 and 3.
In
this petition, petitioner has challenged order dated 28th
July, 2008 page 13 Annexure D wherein request made by petitioner has
been rejected only on the ground that petitioner is not a trained
teacher having three years training, therefore, he is not entitled
for scale of Rs.1640-2900. This petition is preferred by petitioner
after a period of three years and today is one more day after
completion of three years exactly over. However, it is submitted by
learned advocate Mr. DR Bhatt for petitioner that Government
Resolution has been misinterpreted by State Government, having
different interpretation in different district.
If
that be so, let petitioner make detailed representation to
respondents no.1,2 and 3 within one month from date of receipt of
copy of present order.
As
and when such representation made by petitioner is received by
respondents, it is directed to respondents to consider it and
re-examine grievance of petitioner and then to pass appropriate
reasoned order in accordance with law/Government Resolution within
three months from date of receipt of such representation from
petitioner and then to communicate decision to petitioner
immediately thereafter.
With
these observations and directions, this petition is disposed of by
this Court without expressing any opinion on merits.
Direct
Service is permitted.
(H.K.
Rathod,J.)
Vyas
Top