Gujarat High Court High Court

Patel vs State on 2 August, 2011

Gujarat High Court
Patel vs State on 2 August, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16605/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16605 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 16612 of 2010
 

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

 

PATEL
BABUBHAI AMBALAL - Petitioner(s)
 

Versus
 

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

=========================================================
 
Appearance
: 
MR
KB PUJARA for
Petitioner(s) : 1, 
MS MOXA THAKKAR, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 28/12/2010  
ORAL ORDER

Heard
Mr.K.B.Pujara, learned counsel for the petitioner, in each of the
petitions. It is submitted that the issues involved in the present
group of petitions are similar.

The
learned counsel for the petitioners submits that the petitioners are
trained graduate teachers and have been working for a period of more
than 10 years in the Ashramshala run by respondent No.4 Trust,
after having undergone the due procedure of selection and
appointment. The salaries of the petitioners, which had earlier been
sanctioned and paid by the State Government throughout, have now been
stopped, as the State Government has refused to grant approval to the
appointments of the petitioners, as a result of which no salary has
been paid to them from August, 2010.

Notice,
in each of the petitions, returnable on 18.1.2011. Ms.Moxa
Thakkar, learned Assistant Government Pleader waives service of
notices on behalf of respondent No.1, in each of the petitions.

By
way of ad-interim relief, the respondents are directed to make the
payment of the arrears of salary of the petitioners, in each of the
petitions, within a period of 15 days from the date of receipt of a
copy of this order. It is further directed that the service
conditions of the petitioners, in all the petitions, shall not be
changed, till then.

A
copy of this order be provided to the learned Assistant Government
Pleader.

In
addition to the normal mode of service, direct service today, for the
rest of the respondents is also permitted.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top