Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shaileshbhai Gordhanbhai Prajapati vs State Of Gujarat
2025 Latest Caselaw 5347 Guj

Citation : 2025 Latest Caselaw 5347 Guj
Judgement Date : 25 August, 2025

Gujarat High Court

Shaileshbhai Gordhanbhai Prajapati vs State Of Gujarat on 25 August, 2025

Author: Nikhil S. Kariel
Bench: Nikhil S. Kariel
                                                                                                            NEUTRAL CITATION




                            C/SCA/11820/2025                                  ORDER DATED: 25/08/2025

                                                                                                             undefined




                                   IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                    R/SPECIAL CIVIL APPLICATION NO. 11820 of 2025

                     ==========================================================
                                         SHAILESHBHAI GORDHANBHAI PRAJAPATI
                                                        Versus
                                               STATE OF GUJARAT & ORS.
                     ==========================================================
                     Appearance:
                     MR NINAD P SHAH(10911) for the Petitioner(s) No. 1
                     MS TANUSHREE SHRIMAL, AGP for the Respondent(s) No. 1,2
                     ==========================================================

                          CORAM:HONOURABLE MR. JUSTICE NIKHIL S. KARIEL

                                                         Date : 25/08/2025
                                                          ORAL ORDER

1. Heard learned Senior Advocate Mr. Shalin Mehta with learned Advocate Mr. Ninad Shah on behalf of the petitioner and learned Assistant Government Pleader Ms. Tanushree Shrimal on behalf of the respondent - State and learned advocate Mr. Pradip Patel on behalf of the respondent Nos.3 and 4.

2. Learned Senior Advocate Mr. Mehta for the petitioner would submit that the issue in the present petition pertains to grant of salary in minimum of pay scale to petitioner, who is working on temporary basis for four hours and more with the respondents. Learned Senior Advocate would submit that the issue is no more res integra more particularly learned Senior Advocate would submit that vide a decision dated 19.07.2022 in Special Civil Application No. 8766 of 2021 and allied matters a learned Co-ordinate Bench of this Court had divided the temporary workman who would be entitled to benefit of minimum of pay scale as per Government Resolution dated 16.07.2019 into eight categories and had inter alia observed that the employees working in the said categories would be entitled to the said

NEUTRAL CITATION

C/SCA/11820/2025 ORDER DATED: 25/08/2025

undefined

benefit. Learned Senior Advocate would submit that the decision dated 19.07.2022 by the learned Co-ordinate Bench had been challenged by the respondent - State by preferring Letters Patent Appeal No. 724 of 2023 and allied matters. It is submitted that Letters Patent Appeal had been restricted to one of the categories i.e. as regards payment of minimum of pay scale to workmen who were working for minimum of four hours or more with the respondents as temporary workmen. It is submitted that the Division Bench vide judgment dated 11.08.2023 had confirmed the decision of the learned Co-ordinate Bench more particularly holding that workmen who are working for four hours or more with the concerned respondents as temporary employees would be entitled to grant of salary in minimum of pay scale as per Government Resolution dated 16.07.2019.

3. Learned Senior Advocate would submit that the issue being settled by Division Bench of this Court, and whereas since the present petitioner is working for four hours or more, this Court may direct the respondents to forthwith pay to such petitioner's salary in minimum of pay scale, more particularly with effect from 01.01.2019 as per Government Resolution dated 16.07.2019. Learned Senior Advocate would further submit that as such the services of the petitioner have been engaged through an outsourcing agency w.e.f. 01.09.2023 and whereas it is submitted that entitlement of a part-time employee working for four hours or more, whose services are engaged through outsourcing, for the benefits of GR dated 16.07.2019 is also no more res integra.

4. As against the same learned Assistant Government Pleader would submit that while the legal proposition as emanating from the decisions of this Court as submitted by learned Senior Advocate may not be disputable,

NEUTRAL CITATION

C/SCA/11820/2025 ORDER DATED: 25/08/2025

undefined

yet, this Court may inter alia direct the concerned respondents to verify the fact of the number of hours being worked by the petitioner on each day and whereas appropriate orders with regard to payment of salary minimum scale may thereafter be passed.

5. Having heard learned Senior Advocate for the petitioner and learned Assistant Government Pleader on behalf of the respondent- State and having perused the documents including judgment of the learned Co- ordinate Bench as well as the Division Bench, insofar as the entitlement of persons who are working for four hours or more as temporary employees for minimum of pay scale, the same is undisputable and undeniable. If the petitioner is working for four hours or more, then such petitioner would be entitled to salary in minimum of pay scale as per Government Resolution dated 16.07.2019 with effect from 01.01.2019. The only aspect which requires verification by respondent Nos.3 and 4 is as regards the number of hours for which the petitioner is working. Again, it requires to be mentioned here that as per learned Senior Advocate and as also coming out from the record, in this case, there is order issued by appointing authorities themselves, whereby the petitioner's working hours have been fixed for four hours or more. Therefore, while this Court would permit the respondents to undertake a verification the same would be only of limited nature, considering the observations as above, and within a specific period of time frame. The said observations would also be applicable in case where proposals have been already sent by the concerned Departments.

6. Having regard to the above observations, the following directions are passed:

NEUTRAL CITATION

C/SCA/11820/2025 ORDER DATED: 25/08/2025

undefined

(a) It appears that the petitioner has placed order on record whereby it appears that petitioner has been appointed as temporary workmen to work for four hours per day. It is also the contention that as such the petitioner is working for much more than four hours as of now. The appointing authorities in these cases only need to verify whether the original appointment order and or later orders /service particulars certified by authorities specify whether the petitioner is appointed for working for four hours or more with the respondents.

(b) Such verification shall be completed within a period of two weeks by the concerned appointing authorities. Upon such verification being completed, in case there is no objection, the petitioner shall be paid salary in minimum of pay scale with effect from 01.01.2019 and hereinafter within a period of four weeks thereafter.

(c) In case, the decision of the respondents is adverse to the interest of the present petitioner, then a reasoned order shall be passed. It would be open for the petitioner to assail the same before the appropriate forum in accordance with law.

With the above observation and direction present petition stand disposed of as partly allowed. Direct service is permitted.

(NIKHIL S. KARIEL,J) BDSONGARA

 
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 : MAIMS

 
 
Latestlaws Newsletter