Gujarat High Court High Court

Jamnagar vs State on 30 June, 2008

Gujarat High Court
Jamnagar vs State on 30 June, 2008
Bench: Anant S. Dave
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/6568/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6568 of 2008
 

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


 

JAMNAGAR
JILLA SHIKSHAN SEVA VARG-III (NON CLERICAL) SARKA- - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MURALI N DEVNANI for Petitioner(s) : 1, 
MR
NEERAJ SONI AGP for Respondent(s) : 1 - 2. 
NOTICE SERVED BY DS for
Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 30/06/2008 

 

 
 
ORAL
ORDER

The
grievance of the petitioner-Mandal in this petition is about
considering the cases of its members for grant of benefit of higher
pay scale on completion of 9-18-27 years of service.

Mr.Devnani,
learned counsel for the petitioner submits that in identical case
being Special Civil Application No.13053 of 2004 certain directions
were issued by this Court and similar directions be given in this
matter also.

It
is to be noted that jurisdiction with regard to dispute arising out
of the service conditions of teachers lies with the Gujarat Secondary
Education Tribunal.

In
view of the above, this petition is required to be dismissed on the
ground of availability of alternative efficacious remedy to the
petitioner. Accordingly, this Special Civil Application is
dismissed. Notice discharged.

(ANANT S. DAVE, J.)

*pvv