Gujarat High Court Case Information System
Print
SCA/1858/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1858 of 2011
=========================================================
ROOSEVELT
G SHAH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH ADDITIONAL SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PARESH UPADHYAY for
Petitioner(s) : 1,
MR MAULIK G NANAVATI, ASSTT.GOVERNMENT PLEADER
for Respondent(s) : 1
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 10/02/2011
ORAL
ORDER
Heard
Mr.Paresh Upadhyay, learned advocate for the petitioner. It is
submitted by him that persons similarly situated to the petitioner
have already been granted pay protection with the concurrence of the
Finance Department, while in the case of some employees such as the
petitioner, such pay protection is denied by the authorities of the
Finance Department without any justification, resulting in
discriminatory treatment being meted out to the petitioner.
Notice
returnable on 08.03.2010.
In
addition to the normal mode of service, Direct Service is also
permitted.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top