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

Rupal Dinesh Patel vs State Of Gujarat
2021 Latest Caselaw 7179 Guj

Citation : 2021 Latest Caselaw 7179 Guj
Judgement Date : 29 June, 2021

Gujarat High Court
Rupal Dinesh Patel vs State Of Gujarat on 29 June, 2021
Bench: A.Y. Kogje
     C/SCA/14466/2020                             JUDGMENT DATED: 29/06/2021




             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

               R/SPECIAL CIVIL APPLICATION NO. 14466 of 2020


FOR APPROVAL AND SIGNATURE:


HONOURABLE MR. JUSTICE A.Y. KOGJE                   Sd/-
================================================================
1     Whether Reporters of Local Papers may be allowed                  No
      to see the judgment ?

2     To be referred to the Reporter or not ?                           No

3     Whether their Lordships wish to see the fair copy                 No
      of the judgment ?

4     Whether this case involves a substantial question                 No
      of law as to the interpretation of the Constitution
      of India or any order made thereunder ?

================================================================
                            RUPAL DINESH PATEL
                                   Versus
                             STATE OF GUJARAT
================================================================
Appearance:
MR VAIBHAV A VYAS(2896) for the Petitioner(s) No. 1
DS AFF.NOT FILED (N)(11) for the Respondent(s) No. 3
MR ISHAN JOSHI, AGP for the Respondent(s) No. 1
NOTICE SERVED BY DS(5) for the Respondent(s) No. 2
================================================================

    CORAM:HONOURABLE MR. JUSTICE A.Y. KOGJE

                              Date : 29/06/2021

                              ORAL JUDGMENT

1. RULE. Learned AGP Mr.Ishan Joshi waives service of

Rule on behalf of the respondent-State.

2. This petition under Article 226 of the Constitution of

India is filed seeking direction to quash and set aside order dated

C/SCA/14466/2020 JUDGMENT DATED: 29/06/2021

11.06.2020 by which Directorate of Technical Education has

refused to grant benefit of vacation and vacation detention to the

petitioner on the ground of ad hoc lecturer. The petitioner also

prays for a direction to extend benefit of vacation and vacation

detention to the petitioner from the date when she was transferred

to the Government Polytechnic Collector at Himmatnagar from

26.06.2015 and make necessary entry in the service book

regarding earned leaves.

3. Learned Advocate for the petitioner submitted that

despite the policy of the Government contained in circular dated

20.07.1999, benefit of such circular has not been extended. The

petitioner has joined services as ad hoc lecturer Class-II in the year

1997 in Government Polytechnic at Patan. Thereafter, she was

transferred to Ahmedabad and thereafter to Government

Polytechnic at Palanpur till 25.06.2015. Till such date, the

petitioner was granted benefit of vacation and vacation detention in

all the institutes. However, from 26.06.2015, the petitioner was

transferred to Government Polytechnic at Himmatnagar and

thereafter, benefit of vacation and vacation detention was abruptly

stopped. The petitioner filed SCA No.16736 of 2018 seeking

direction to grant benefit of vacation and vacation detention as per

circular dated 20.07.1999 and for considering the representation of

the petitioner in this regard. This Court passed order on

28.11.2019 directing respondents to consider case of the petitioner

C/SCA/14466/2020 JUDGMENT DATED: 29/06/2021

and take decision within the stipulated period. It was also directed

that while considering the representation, circular dated

20.07.1999 and the decision of this Court in SCA No.6223 of 2015

dated 23.04.2015 be taken into consideration.

3.1 Pursuant to above, the petitioner made a detailed

representation, which came to be turned down by the impugned

order.

3.2 It is submitted that circular dated 20.07.1999 provides

for entitlement of ad hoc employees who have completed 8 months

of continuous service in vacation department to vacation and

vacation detention. It is also submitted that even as per the

provisions of the Gujarat Civil Services (Leave) Rules, 2002,

Government employees of both nature, i.e. temporary and regular,

working in the vacation department, are entitled to the benefit of

vacation detention. It is the case of the petitioner that right from

the date of her appointment till she was transferred to Government

college at Himmatnagar, the petitioner was being extended benefit

of vacation and vacation detention. It is only after transfer to

Government Polytechnic, Himmatnagar, this benefit has been

stopped. For stopping such benefit, no reasons have been

assigned. The only consideration was that the petitioner is an ad

hoc employee. It is submitted that similarly situated ad hoc

employees working in various Government Polytechnics within the

State are being extended benefit of vacation and vacation

C/SCA/14466/2020 JUDGMENT DATED: 29/06/2021

detention. Even the ad hoc lecturers appointed in the year 2008,

much letter to the petitioner, have also been given this benefit.

3.3 Learned Advocate for the petitioner drew attention of

this Court to decision in one such case being SCA No.6223 of 2015

dated 23.04.2015, wherein this Court directed to consider case of

the petitioner therein in light of circular dated 20.07.1999.

4. Learned AGP has formally opposed the petition and

supported the order at Annexure-A. It is submitted that the

impugned order has taken into consideration the direction of this

Court in order dated 28.11.2019 in SCA No.16736 of 2018 and has

also taken into consideration directions given by this Court in SCA

No.6223 of 2015.

5. Having heard learned Advocates for the parties and

having perused documents on record, it appears that the petitioner

was appointed as ad hoc lecturer by appointment order dated

28.07.1997, wherein she was posted at Government Polytechnic at

Patan, subsequently at Ahmedabad and Palanpur. It appears that

during her tenure as ad hoc lecturer at Government Polytechnic at

Patan, the petitioner was given benefit of vacation and vacation

detention as per circular dated 20.07.1999. The petitioner's

services, though on ad hoc basis, is entitled to get all the benefits

at par with the lecturers who are duly appointed and till the

petitioner is replaced by GPSC selected candidate. The petitioner

C/SCA/14466/2020 JUDGMENT DATED: 29/06/2021

had already made first attempt before this Court by filing SCA

No.16736 of 2018 and this Court had directed to consider the case

of the petitioner in light of the decision of the High Court in case of

Anwarul Mohammad Hashim Haque Vs. State of Gujarat in

SCA No.6223 of 2015 dated 23.04.2015 and the decision of this

Court in case of Bharat Manharlal Trivedi Vs. State of Gujarat

in SCA No.12537 of 2016 dated 18.01.2019.

6. The office order dated 07.06.2019 is passed in

connection with the petitioners before this Court in various

petitions who were given appointment on ad hoc basis prior to May

2008. In their case, the Commissionrate of Technical Education

has considered to grant vacation detention from 01.01.2012

onwards. This benefit was extended to ad hoc lecturers of

Government Polytechnic Colleges at Gandhinagar, Ahmedabad,

Bhavnagar, etc. The case of the petitioner is, in no manner

different and therefore, entitlement of the petitioner for vacation

and vacation detention has to be granted. While deciding the

representation pursuant to direction of this Court, the respondent

has tried to create an artificial difference from the cases of

Anwarul Mohammad Hashim Haque (supra) and Bharat

Manharlal Trivedi (supra) with the case of the petitioner. In the

opinion of the Court, there is no logic behind differentiating case of

the petitioner from the aforesaid cases nor there is anything that

would disentitle the petitioner to the benefit of vacation and

C/SCA/14466/2020 JUDGMENT DATED: 29/06/2021

vacation detention as as made available by the office of respondent

NO.2 himself to similarly situated ad hoc lecturers under its office

order dated 07.06.2019. It is also pertinent to observe that

petitioner herself was getting this benefit during her posting at

Patan, Ahmedabad and Palanpur and therefore, there is no reason

whatsoever to withdraw such benefit after her transfer and posting

to Government Polytechnic at Himmatnagar.

7. In view of the aforesaid, the petition is allowed. The

petitioner is held entitled to vacation and vacation detention for the

period from which she has been denied such benefit, i.e. to say

from 26.06.2015 onwards, with consequential benefit of earned

leave, etc. Rule is made absolute. No order as to costs.

Sd/-

(A.Y. KOGJE, J) SHITOLE

 
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