Gujarat High Court Case Information System
Print
LPA/85/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 85 of 2010
In
SPECIAL
CIVIL APPLICATION No. 8611 of 2009
=========================================================
SUREKHABEN
CHAMARBHAI PATEL & 65 - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Appellant(s) : 1 - 66.
MS MINI NAIR, AGP for Respondent(s) :
1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 06/04/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
The
appellants are the Female Health Workers appointed on ad-hoc basis
for a consolidated pay of Rs.2500/- over a long time.
It
is the grievance of the appellants that though 990 posts of Female
Health Workers were sanctioned and though the State Government had,
as early as on 9th June 2003, decided to fill in the said
990 posts of Female Health Workers in the then prevalent scale of pay
of Rs.3050-4590/-, till date, no recruitment process is undertaken.
Instead, the appellants who are qualified Female Health Workers have
been appointed on ad-hoc basis for a consolidated pay of Rs.2500/-.
It
is apparent that the State Government has, instead of undertaking
regular recruitment process, found out a cheaper short cut of making
appointments on ad-hoc basis for consolidated pay. The State
Government is called upon to explain its conduct in not undertaking
regular recruitment process for around 7 years.
Notice
to the respondents returnable on 20th April 2010. Learned
AGP Ms.Nair appears for and waives service of notice on behalf of the
respondent Nos.1, 2 and 3.
Direct
service to the respondent No.4 is permitted.
(M.D.Shah,J) (Ms.R.M.Doshit,J)
pathan
Top