Gujarat High Court High Court

State vs P on 15 November, 2011

Gujarat High Court
State vs P on 15 November, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/327/1995	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 327 of 1995
 

In


 

SPECIAL
CIVIL APPLICATION No. 1471 of 1983
 

With


 

CIVIL
APPLICATION No. 1307 of 1995
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE V. M. SAHAI  
 


 

 


 

HONOURABLE
MR.JUSTICE KS JHAVERI
 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

P
M PATEL & 6 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NJ SHAH AGP for Appellant(s) : 1 - 2. 
MRS SANGEETA N PAHWA for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 2 -
3. 
UNSERVED-EXPIRED (R) for Respondent(s) : 4, 
RULE SERVED BY
DS for Respondent(s) : 4.2.1 - 7. 
None for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/11/2011 

 

ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

1. This
Letters Patent Appeal has been preferred against the judgment and
order dated 01.02.1995 passed by the learned Single Judge in Special
Civil Application No.1471 of 1983.

2. We
have heard Mr. NJ Shah learned AGP for the appellants and Mrs.
Sangita Pahwa learned counsel for respondent no.1. While deciding the
writ petition, the learned Single Judge observed that in none of the
replies to the representations submitted by the respondent-employee,
it was pointed out that he could not be considered for promotion as
he had not passed the departmental examination. Thus, it was never
brought to the notice of the respondent-employee that he was required
to pass the departmental examination, which was a condition
precedent, for getting promotion to the next higher post.

3. Further,
it was urged on behalf of the appellants that as the
respondent-employee had passed the departmental examination in 1963
while he was serving under the State and had resigned from the State
service and joined the Panchayat service in the year 1965, the
passing of the departmental examination before his appointment in
Panchayat service cannot be taken into consideration for the purpose
of promotion as the syllabus of examination, which was in force in
1963, had changed. However, the said submission did not find
acceptance with the learned Single Judge since it ran counter to the
Gujarat Panchayat Service (Promotion to Cadres in State Services)
Rules, 1974 wherein, the only condition stipulated is to clear the
departmental examination and to submit option within four months from
the date of publication of the Rules or appointment on the post. The
respondent-employee had fulfilled both the requirements and
therefore, the learned Single Judge allowed the writ petition filed
by the respondent.

4. In
view of the above, we find no merits in the appeal and hence, the
appeal is dismissed.

Consequently,
the civil application is also dismissed. Interim relief, if any,
stands vacated.

[V.M. SAHAI, J.]

[K. S. JHAVERI, J.]

Pravin/*

   

Top