Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dineshbhai Danubhai Makwana vs State Of Gujarat
2021 Latest Caselaw 7163 Guj

Citation : 2021 Latest Caselaw 7163 Guj
Judgement Date : 29 June, 2021

Gujarat High Court
Dineshbhai Danubhai Makwana vs State Of Gujarat on 29 June, 2021
Bench: A.Y. Kogje
    C/SCA/10761/2020                             JUDGMENT DATED: 29/06/2021




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

              R/SPECIAL CIVIL APPLICATION NO. 10761 of 2020
                                  With
              R/SPECIAL CIVIL APPLICATION NO. 10763 of 2020

FOR APPROVAL AND SIGNATURE:

HONOURABLE MR. JUSTICE A.Y. KOGJE
===============================================================

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 or any order made thereunder ?

================================================================
                       KHIMJIBHAI JAHABHAI CHAUHAN
                                   Versus
                            STATE OF GUJARAT
================================================================
Appearance:
MR MA PAREKH(1088) for the Petitioner(s) No. 1
MR. ISHAN JOSHI, AGP for SPECIAL CIVIL APPLICATION NO.10761 OF
2021 AND MR. ROHAN N.SHAH, AGP in SPECIAL CIVIL APPLICATION
NO.10763 OF 2020, (1) for the Respondent(s) No. 1
MR HS MUNSHAW(495) for the Respondent(s) No. 3
RULE SERVED(64) for the Respondent(s) No. 2,4,5
==============================================================
 CORAM: HONOURABLE MR. JUSTICE A.Y. KOGJE

                             Date : 29/06/2021
                             ORAL JUDGMENT

[1] These two petitions are taken up for hearing at the request of learned advocate for the petitioners. Considering the nature of issues raised and contentions raised being common in nature in both these matters, the same are taken

C/SCA/10761/2020 JUDGMENT DATED: 29/06/2021

up for joint hearing and disposal. The facts are recorded from Special Civil Application No.10761 of 2020.

[2] This petition is filed seeking direction to set aside the order dated 28.02.2020 passed by the Deputy Secretary of Education Department. By the impugned order, the Deputy Secretary of the Education Department had rejected the claim of the petitioner to consider the service rendered by the petitioner with the Ashram Shala as a continuous service under District Education Committee.

[3] Learned advocate Mr. M.A.Parekh appearing for the petitioner submitted that such decision is not in consonance with the Government Resolution dated 23.08.1973 which is still in vogue and specifically provides for considering the service rendered with Ashram Shala as continuing service, thereby covering the specific case of the petitioner also. Learned advocate for the petitioner submitted that earlier the petitioner and other similarly situated persons had filed Special Civil Application No.10753 of 2018 claiming third higher pay scale which was due to the petitioner, but was not granted. This Court vide order dated 02.08.2018 had allowed the petition holding the petitioner to be entitled to the benefit of first, second and third higher pay scale. While doing so, the Court had also directed the competent authority to take a decision with regards to grant of continuity of service by combining the services rendered at Ashram Shala.

[3.1] Learned advocate submitted that as the respondents did not comply with the decision of this Court, an application being Misc. Civil Application No. 373 of 2020 was filed which came to be withdrawn to enable the petitioner to challenge the

C/SCA/10761/2020 JUDGMENT DATED: 29/06/2021

impugned decision which was taken pending the Misc. Civil Application.

[3.1] Learned advocate for the petitioner submitted that there is no reason whatsoever to discriminate the petitioner from those who are granted the benefit of continuity in service. He also draws attention of this Court to a communication dated 19.01.2013 issued by the Deputy Director, Education addressed to all the District Primary Education Officers with regards to considering the continuity of service of all those teachers who have rendered service in Ashram Shala and were selected by the District Education Committee subsequently.

[3.2] Learned advocate for the petitioner submits that in so far as the petitioner of Special Civil Application No.10761 of 2020- Khimjibhai Jahabhai Chauhan is concerned, despite the directions of this Court, he has not received the third higher pay scale, whereas petitioner-Dineshbhai Danubhai Makwana of Special Civil Application No.10763 of 2020 is concerned, he has been granted third higher pay scale, but has not been given continuity.

[4] As against this, learned Assistant Government Pleader for respondent No.1-State opposed the grant of petition justifying the impugned decision stating that the petitioner had left the service of Ashram Shala and thereafter, joined the school under District Education Committee and therefore, there was a break in service between the service rendered with the Ashram Shala and District Education Committee.

[5] Learned advocate Mr.H.S.Munshaw appearing for District Panchayat submits that the District Panchayat is to comply

C/SCA/10761/2020 JUDGMENT DATED: 29/06/2021

with the policy of the State Government and cannot act independent of that.

[6] The Court has heard learned advocates for the parties and perused the documents placed on record. The petitioner was appointed as Assistant Teacher in Ashram School after following due process of law in the regular pay scale with the trust which was 100% Grant-in-Aid Trust. The petitioner was originally appointed as Assistant Teacher at Otaria Ashram School. Upon being absorbed in District Education Committee was transferred to Kasindra Ashram School and was again re- transferred to his original Ashram School namely Otaria Ashram School. Apparently, the petitioner has been continuously in service and never left the service. The Government Resolution dated 23.08.1973 provides that where teacher is recruited in service of the Ashram School, he should be allowed to have lien in the service in the respective District Education Committee under the Panchayat and the service of such teacher is to be counted fully in service of the selection by the Staff Selection Committee of respective District Panchayats. Even the communication dated 19.01.2013, the Education Department has communicated to the District Primary Education Officer as under:-

"List of 12 teachers is appended herewith. Concerned teachers of the residential schools in the list hold required educational and apprentice qualification and their appointments are made in the respective school before 08/12/1999. As per the resolution dated 23/08/1973 of the Education Department and as per the Interim Oral (Common) Order dated 28/12/2005 in Sp.C.A. No.23626/2005 with Sp.C.A. No.9134/2005 of the Hon'ble High Court, the service rendered at Residential School is required to be counted continuous with the

C/SCA/10761/2020 JUDGMENT DATED: 29/06/2021

service rendered at the concerned education committee togetherwith lien of primary teacher as per the resolution dated 23/08/1973 of the Education Department. Accordingly, pass orders immediately to accommodate them in the District Education Committee without following any procedure of selection subject to the final order in Sp.C.A. No.23626/2005 with Sp.C.A. No.9134/2005 of the Hon'ble High Court and inform this office."

[7] Over and above the aforesaid, it is also pertinent to reproduce the directions given in case of the very petitioner in earlier order dated 02.08.2018 in Special Civil Application No.,10753 of 2018, which read as under:-

4. As seen above, the grievance raised in this petition are two fold. First is that the petitioners are deprived of being granted 1st , 2nd and 3rd higher pay scale which is the benefit available on the basis of continuous service. The second and connected grievance is that the authorities have not been granting continuity of service by not counting the petitioners' services at Ashram Shaala. The petitioners subsequently came to be appointed in the District Education Committee as primary teacher. The petitioners' grievance is that their services rendered prior to their appointment as permanent primary teacher in the District Education Committee, which was in the Ashram Shala, is required to be reckoned as above for granting continuity in service.

5. All the petitioners have already made representations before the competent authorities. Since the authorities are yet to consider the case and yet to take decision in respect of the grievance of the petitioners raised as above, the court is dissuaded to exercise powers under Article 226 of the Constitution. It is expected from the authorities to take decision on the representations of the petitioners. In the aforesaid view, interest of justice would be served if the petitions are disposed of at this stage by directing the respondents to take proper decision with regard to the grievance of the petitioners.

C/SCA/10761/2020 JUDGMENT DATED: 29/06/2021

6.As a result, the respondents are directed to act through their competent authority and to take appropriate decision within a period of eight weeks from the date of receipt of this order on the representations of the petitioners in respect of the grievance of the petitioners about the grant of continuity of service by combining their services rendered at the Ashram Shala with one was rendered in primary school at the district committee as well as regarding other part of grievance regarding non-grant of first, second and third higher pay scale."

[8] In view of the aforesaid facts, the case of the petitioners deserves consideration. The period of service rendered by the petitioners with the Ashram Shala is required to be considered as continuing in service from the date of their appointment. The petitioners are therefore, entitled to the consequential benefits as well by treating the petitioners to be in continuing in service.

[9] With the aforesaid, the both the petitions stand allowed. Considering the age of the petitioner of Special Civil Application No.10761 of 2020 being 61 years (senior citizen) and of Special Civil Application No.10763 of 2020 being 56 years respectively, the respondent authorities may undertake the exercise to comply with the directions of this Court as expeditiously as possible. Direct Service is permitted. Rule is made absolute to the aforesaid extent.

(A.Y. KOGJE, J) SIDDHARTH

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter