Gujarat High Court Case Information System
Print
SCA/13243/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13243 of 2011
=========================================================
NARENDRASINH
A MAHIDA & 4 - Petitioner(s)
Versus
STATE
OF GUJARAT THRO THE SECRETARY & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1 - 5.
MS JIRGA JHAVERI AGP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 02/09/2011
ORAL
ORDER
Heard
learned advocate Mr. NK Majmudar on behalf of petitioner, learned
AGP Ms. Jirga Jhaveri appearing for respondent State authority.
In
present petition, petitioners have been retired as Lecturer except
petitioner no. 5 who was working with Ayurvedic College. The page
40 to 44 are detailed representation made by petitioners for
claiming benefit of senior scale on completion of eight years
service w.e.f. 1/1/1986 as Lecturer and to extend benefit of
selection scale on completion of sixteen years service w.e.f.
1/1/1986 as Lecturer. For that detailed representations are made by
petitioners to respondent. However, it is open for petitioners to
make further representation to respondent claiming benefits as
referred above within a period of one month from date of receiving
copy of present order.
As
and when respondent receive such representation from petitioners, it
is directed to respondent to consider it and examine grievance of
present petitioners on the basis of service Rules, Policy and
Government Resolution as early as possible within a period of three
months from date of receiving copy of such representation from
petitioners and communicate decision to petitioners immediately.
In
view of above observation and directions, present petition is
disposed of by this Court without expressing any opinion on merits.
Direct service is permitted.
(H.K.RATHOD,
J)
asma
Top