Gujarat High Court High Court

N vs State on 25 November, 2010

Gujarat High Court
N vs State on 25 November, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11219/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 11219 of 2010
 

 
 


 

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

 

N
G BHANDERI, ADDL CHITNIS TO COLLECTOR & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NAYAN D PAREKH for
Petitioner(s) : 1 - 2. 
MS MANISHA NARSINGHANI, AGP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 05/10/2010 

 

ORAL
ORDER

Learned
advocate Mr.Parekh for the petitioner invited attention of the Court
to page 82, a proposal forwarded by the office of the Collector,
Amreli to the Deputy Secretary, Revenue Department, Sachivalaya. He
also invited attention of the Court to another proposal forwarded by
the Collector’s office to the Deputy Secretary, Revenue Department
qua the two petitioners in this petition.

Learned
advocate submitted that the Government has been granting the benefit
of higher pay-scale to the persons in installments and is not by a
common order. He submitted that in similar cases the Government has
granted this benefit by order dated 8th June 2009 whereas
to some, it is granted by order dated 3rd February 2010.

The
learned advocate for the petitioner submitted that though the
proposal was made by the Collector as back as on 8th
February 2008 qua both the petitioners, the Government has not
granted the benefit of higher pay-scale till date and, therefore, the
petitioners are before this Court.

On
the ground of delay, this petition is not entertained. However, at
the request of learned advocate for the petitioner, it is clarified
that,’non-entertainment of this petition be not construed to mean
that the Court has found no merit in the petition’. The Government
must act in an expeditious manner in the matter of proposal dated 8th
February 2008 made by the Collector qua the petitioners and grant the
benefits to the petitioners as expeditiously as possible without any
further delay.

With
this observation, this petition is disposed of.

(Ravi
R.Tripathi, J.)

/moin

   

Top