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

District Development Officer vs Nilesh Chhaganlal Solanki
2025 Latest Caselaw 3319 Guj

Citation : 2025 Latest Caselaw 3319 Guj
Judgement Date : 24 February, 2025

Gujarat High Court

District Development Officer vs Nilesh Chhaganlal Solanki on 24 February, 2025

Author: A. S. Supehia
Bench: A.S. Supehia, Gita Gopi
                                                                                                        NEUTRAL CITATION




                              C/CA/1044/2025                             ORDER DATED: 24/02/2025

                                                                                                         undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                         R/CIVIL APPLICATION (FOR CONDONATION OF DELAY) NO. 1044 of
                                                        2025
                                   In F/MISC. CIVIL APPLICATION NO. 1540 of 2025
                                                        With
                                    CIVIL APPLICATION (FOR STAY) NO. 1 of 2025
                                   In F/MISC. CIVIL APPLICATION NO. 1540 of 2025
                                  In R/LETTERS PATENT APPEAL NO. 1418 of 2019
                       ==========================================================
                                          DISTRICT DEVELOPMENT OFFICER & ANR.
                                                         Versus
                                            NILESH CHHAGANLAL SOLANKI & ANR.
                       ==========================================================
                       Appearance:
                       MR. HJ KARATHIYA(7012) for the Applicant(s) No. 1,2
                       GOVERNMENT PLEADER for the Respondent(s) No. 2
                       MR KEYUR A VYAS(3247) for the Respondent(s) No. 1
                       ==========================================================

                         CORAM:HONOURABLE MR. JUSTICE A.S. SUPEHIA
                               and
                               HONOURABLE MS. JUSTICE GITA GOPI

                                              Date : 24/02/2025
                                          COMMON ORAL ORDER

(PER : HONOURABLE MR. JUSTICE A.S. SUPEHIA)

1. Learned advocate Ms. Shivani Barot has submitted that learned advocate Mr. P.A. Jadeja has instructions to appear on behalf of opponent No.1, instead of learned advocate Mr. Keyur Vyas.

2. It is submitted by the learned advocates appearing for the respective parties that in similar set of facts and on identical issue, the Coordinate Bench has passed an order dated 17.01.2025 in Civil Application (for condonation of delay) No.5711 of 2024 and the same may be passed.

3. In view of the aforesaid request, following order is passed in line of the order dated 17.01.2025.






                                                                                                         NEUTRAL CITATION




                              C/CA/1044/2025                             ORDER DATED: 24/02/2025

                                                                                                         undefined




4. The Review Application is delayed by 1114 days, for which, no plausible explanation has been furnished. Only explanation given for the delay in filing the Review Application is that the Special Leave Petition was filed by the State Government, wherein, vide order dated 09.08.2024, the Hon'ble Apex Court permitted the State Government to withdraw the Special Leave Petition with a liberty to file a review before the High Court.

5. On merits of the Review Application, when we have required the learned counsel for the review applicant to address the grounds seeking for review, it is submitted that the period of engagement of the original petitioners has been given in a statement appended as Annexure-B to the Review Application. A perusal of paragraph 2.3 and paragraph 2.11 of the Review Application indicates that vague assertions have been made by the learned counsel for the review applicant in the said paragraphs with regard to working of the original petitioners. However, it is pertinent to note that a statement has been made in paragraph 2.3 that all the respondents herein were appointed on contract basis for a period of 11 months between the year 2003-2011.

6. From the said statement, it is evident that all the respondents herein/original petitioners had continued in employment between the year 2003-2011 for eight years with artificial gaps in their contractual appointment. The continuous service of eight years was rendered by the original petitioners during their contractual appointment followed by a further period of five years in fixed pay, which was also completed by them before they were granted regular pay scale in terms of the Government Resolution dated 16.02.2006.







                                                                                                                         NEUTRAL CITATION




                              C/CA/1044/2025                                             ORDER DATED: 24/02/2025

                                                                                                                         undefined




7. The statement made in the Review Application further records that the Panchayat, Rural Housing and Rural Development Department, vide notification dated 15.06.2011, notified the Multipurpose Health Workers (Male) Class-III (Panchayat Service) Recruitment Rules, 2011 in order to provide regular recruitment to the post of Multi-purpose Health Worker (Male) in the superior Panchayat service, Class-III, direct recruitment, with a view to bring an end to all contractual appointments for the post of Multi-purpose Health Worker.

8. It is also an admitted fact of the matter that all the original petitioners/respondents herein, who were initially appointed on contractual basis for a period of eight years and worked continuously for the said period with artificial breaks between the year 2003-2011, had participated in the direct recruitment exercise conducted pursuant to the Recruitment Rules, 2011 and they were granted appointment on a fixed pay for five years after selection which they had completed successfully till the year 2017 before they were absorbed in the regular pay scale.

9. The insistence of the learned counsel for the review applicant is that with the absorption of the original petitioners in the year 2017 on the regular post in terms of the Government Resolution dated 16.02.2006 and providing them the regular pay scale after direct recruitment, they cannot be granted the benefit of continuity of service since the inception of their appointment. The submission is that the benefit of the contractual service, which was with artificial breaks, cannot be granted to the original petitioners and their appointments on regular basis is to be considered from the date of their regularization/absorption in the regular pay scale.







                                                                                                                      NEUTRAL CITATION




                                  C/CA/1044/2025                                      ORDER DATED: 24/02/2025

                                                                                                                      undefined




10. The submission is found wholly misconceived, for the simple reason that there is no dispute about the facts of the present case that all the original petitioners/respondents herein were initially engaged on contractual basis in the year 2003 and while continuing on the substantive post of Multi-purpose Health Worker (Male) Class-III (Panchayat Service), they have undergone the selection process and have been selected to the said post in terms of the Recruitment Rules, 2011.

11. This is the reason which we have already expressed in the judgment and order dated 23.04.2024 while dismissing the Letters Patent Appeal upholding the judgment and order dated 05.05.2022 passed by the learned Single Judge.

12. No error much less error apparent on the face of the record could be pointed out by the learned counsel for the review applicant. Moreover, rehearing within the scope of review is not permitted. No good ground has been made out for review of the aforesaid judgment. The Review Application is accordingly, dismissed, both on the grounds of delay as well as on merits.

(A. S. SUPEHIA, J)

(GITA GOPI,J) Maulik/7

 
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