Gujarat High Court High Court

Kaushika vs State on 23 December, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16254/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16254 of 2010
 

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

 

KAUSHIKA
JAGDISHBHAI SOLANKI - Petitioner(s)
 

Versus
 

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

=========================================================
 
Appearance
: 
MR
BIPIN P JASANI for
Petitioner(s) : 1, 
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. Bipin P. Jasani, learned advocate for the petitioner. It is
submitted by him that the petitioner is working in the college of
respondent No.4 since February, 2010 and that she has been appointed
after following the due procedure. It is further submitted that the
District Education Officer has granted approval vide letter dated
19.02.2010 and it is only thereafter, the respondent No.4 college has
issued an appointment order dated 22.02.2010. However, as the post
has now been abolished as per the impugned order dated 07.12.2010,
the salary of the petitioner has not been paid with effect from
November, 2010. It is submitted that the petitioner is working as
Assistant Teacher in respondent No.4 college, as of today.

Notice,
returnable on 17.01.2011.

In
the meanwhile, it is directed that the respondents shall pay the
arrears of salary of the petitioner, within a period of fifteen days
from the date of this order.

In
addition to the normal mode of Service, Direct Service is also
permitted.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top