Gujarat High Court High Court

State vs Gajaji on 29 November, 2010

Gujarat High Court
State vs Gajaji on 29 November, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/712/2005	 2/ 3	ORDER 
 

	
	 

 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 712 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 10862 of 2003
 

With


 

LETTERS
PATENT APPEAL No. 788 of 2005
 

In
SPECIAL CIVIL APPLICATION No. 9434 of 2004
 

With


 

LETTERS
PATENT APPEAL No. 478 of 2006
 

In
SPECIAL CIVIL APPLICATION No. 15654 of 2003
 

With


 

CIVIL
APPLICATION No. 8476 of 2005
 

In
LETTERS PATENT APPEAL No. 712 of 2005
 

With


 

LETTERS
PATENT APPEAL No. 839 of 2005
 

In
SPECIAL CIVIL APPLICATION No. 15654 of 2003
 

With


 

LETTERS
PATENT APPEAL No. 1709 of 2005
 

In
SPECIAL CIVIL APPLICATION No. 10862 of 2003
 

With


 

LETTERS
PATENT APPEAL No. 479 of 2006
 

In
SPECIAL CIVIL APPLICATION No. 17171 of 2003
 

With


 

CIVIL
APPLICATION No. 6892 of 2005
 

In
LETTERS PATENT APPEAL No. 839 of 2005
 

With


 

CIVIL
APPLICATION No. 9823 of 2005
 

In
LETTERS PATENT APPEAL No. 712 of 2005
 

With


 

LETTERS
PATENT APPEAL No. 204 of 2007
 

In
SPECIAL CIVIL APPLICATION No. 9434 of 2004
 

With


 

CIVIL
APPLICATION No. 5313 of 2005
 

In
LETTERS PATENT APPEAL No. 788 of 2005
 

With


 

CIVIL
APPLICATION No. 4416 of 2005
 

In
LETTERS PATENT APPEAL No. 712 of 2005
 

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

 

STATE
OF GUJARAT & 2 - Appellant(s)
 

Versus
 

GAJAJI
GOPALJI JADEJA & 610 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KAMAL TRIVEDI Advocate General with MS SANGEETA VISHEN Assistant
Government Pleader for Appellants : 1 - 2. 
MR SHALIN N MEHTA for
Respondents : 1 - 145,151 - 301,410 - 610. 
MR PS CHAMPANERI for
Respondents : 6, 11, 
RULE SERVED for Respondent(s) : 146 - 150,302
- 409. 
 
=========================================================


 
	  
	 
	  
		 
			 

 
 

			
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 29/11/2010 

 

 
ORAL
ORDER

(Per
: MR.JUSTICE D.H.WAGHELA)

1. While
arguments were being heard for final disposal, learned counsel on
both sides agreed that members of the Border Wing Home Guards
concerned in these appeals could be considered for absorption in the
State Reserve Police force so as to afford them the benefits of
pay-scale from a particular date and other concomitant benefits, on
condition of the members waiving their claim for arrears of
difference of salary due under the impugned judgment. Learned
Advocate General submitted that members of other battalions of the
Border Wing Home Guards were already afforded such opportunity of
absorption with prospective effect, but cases of the Border Wing Home
Guards concerned in the present appeals are sought to be placed on a
different footing on account of their joining the voluntary service
much earlier. Therefore, it requires a longer time for the State
Government to consider appropriate scheme for the Boarder Wing Home
Guards concerned herein and it will take minimum of one month for a
certain response to the proposals made by the respondents and the
suggestions made by the Court.

2. Under
the above circumstances, it was agreed that this group of appeals may
be kept as part-heard and hearing may be adjourned to 29.12.2010 for
the purpose of further hearing or necessary orders. It is hoped that
the State Government will sympathetically consider the cases and
predicament of the persons concerned, particularly in view of the
undisputed fact that, prima facie, most of them have already
completed more than 15 years of continuous service and willingness
is expressed on their behalf that they may not insist on full payment
of arrears on the basis of the impugned judgment, for the sake of
security in later life and emoluments at par with other members of
the armed police force of the State.

S.O.

to 29.12.2010. To be treated as part-heard.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(J.C.Upadhyaya,J.)

(KMG
Thilake)

   

Top