Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Gujarat High Court

Nitinkumar C Patel Librarian & 2 vs State Of Gujarat & on 5 July, 2016

Author: J.B.Pardiwala

Bench: J.B.Pardiwala

         C/SCA/1791/2007                                          CAV JUDGMENT




             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                SPECIAL CIVIL APPLICATION NO. 1791 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 1793 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 10774 of 2014
                                     TO
                SPECIAL CIVIL APPLICATION NO. 10781 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 13458 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 13456 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 13882 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 10633 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 13703 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 15061 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 14969 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 16460 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 15717 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 16862 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 17829 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 17605 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 27842 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26338 of 2007
                                    With


                                 Page 1 of 35

HC-NIC                         Page 1 of 35     Created On Wed Jul 06 00:52:44 IST 2016
          C/SCA/1791/2007                                          CAV JUDGMENT



                SPECIAL CIVIL APPLICATION NO. 27644 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 25572 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 8087 of 2010
                                    With
                SPECIAL CIVIL APPLICATION NO. 16840 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 17058 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 15678 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 18137 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 17040 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 17057 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 18346 of 2013
                                    With
                SPECIAL CIVIL APPLICATION NO. 18831 of 2013
                                     TO
                SPECIAL CIVIL APPLICATION NO. 18847 of 2013
                                    With
                SPECIAL CIVIL APPLICATION NO. 10634 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 17048 of 2014
                                     TO
                SPECIAL CIVIL APPLICATION NO. 17054 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 3565 of 2013
                                    With
                 SPECIAL CIVIL APPLICATION NO. 481 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 1889 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 6766 of 2014
                                    With


                                 Page 2 of 35

HC-NIC                         Page 2 of 35     Created On Wed Jul 06 00:52:44 IST 2016
          C/SCA/1791/2007                                          CAV JUDGMENT



                SPECIAL CIVIL APPLICATION NO. 6767 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 12533 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 12942 of 2010
                                     TO
                SPECIAL CIVIL APPLICATION NO. 12971 of 2010
                                    With
                SPECIAL CIVIL APPLICATION NO. 12972 of 2010
                                     TO
                SPECIAL CIVIL APPLICATION NO. 13001 of 2010
                                    With
                SPECIAL CIVIL APPLICATION NO. 13002 of 2010
                                     TO
                SPECIAL CIVIL APPLICATION NO. 13017 of 2010
                                    With
                SPECIAL CIVIL APPLICATION NO. 3691 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 25573 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 25602 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 25603 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 25632 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 25633 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 25662 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 25663 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 25692 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 25693 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 25696 of 2007
                                    With


                                 Page 3 of 35

HC-NIC                         Page 3 of 35     Created On Wed Jul 06 00:52:44 IST 2016
          C/SCA/1791/2007                                          CAV JUDGMENT



                SPECIAL CIVIL APPLICATION NO. 27645 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 27725 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 27843 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 27872 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 27873 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 27902 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 27903 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 27909 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26339 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 26368 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26369 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 26398 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26399 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 26400 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26401 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 26430 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26431 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 26460 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26461 of 2007
                                     TO


                                 Page 4 of 35

HC-NIC                         Page 4 of 35     Created On Wed Jul 06 00:52:44 IST 2016
          C/SCA/1791/2007                                          CAV JUDGMENT



                SPECIAL CIVIL APPLICATION NO. 26488 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26489 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 26518 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26519 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 26548 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26549 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 26578 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26579 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 26588 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26589 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 26618 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26619 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 26648 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26649 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 26678 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 26679 of 2007
                                     TO
                SPECIAL CIVIL APPLICATION NO. 26688 of 2007
                                    With
                SPECIAL CIVIL APPLICATION NO. 16530 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 1167 of 2015
                                    With


                                 Page 5 of 35

HC-NIC                         Page 5 of 35     Created On Wed Jul 06 00:52:44 IST 2016
          C/SCA/1791/2007                                          CAV JUDGMENT



                SPECIAL CIVIL APPLICATION NO. 8355 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 8356 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 8179 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 8397 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 8060 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 8607 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 7886 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 9974 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 10615 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 8506 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 12274 of 2011
                                    With
                SPECIAL CIVIL APPLICATION NO. 8439 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 7887 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 8605 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 7888 of 2015
                                    With
                 SPECIAL CIVIL APPLICATION NO. 428 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 7326 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 14581 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 18888 of 2014
                                    With


                                 Page 6 of 35

HC-NIC                         Page 6 of 35     Created On Wed Jul 06 00:52:44 IST 2016
          C/SCA/1791/2007                                          CAV JUDGMENT



                SPECIAL CIVIL APPLICATION NO. 2157 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 2242 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 2801 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 4619 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 6555 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 6858 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 6927 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 7904 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 7914 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 10428 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 10851 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 11645 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 11825 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 12063 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 11241 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 10347 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 11358 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 11500 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 11292 of 2015
                                    With


                                 Page 7 of 35

HC-NIC                         Page 7 of 35     Created On Wed Jul 06 00:52:44 IST 2016
          C/SCA/1791/2007                                          CAV JUDGMENT



                SPECIAL CIVIL APPLICATION NO. 12739 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 14277 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 14799 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 14576 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 13139 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 13159 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 13153 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 14610 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 14271 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 4942 of 2009
                                    With
                SPECIAL CIVIL APPLICATION NO. 15187 of 2010
                                     TO
                SPECIAL CIVIL APPLICATION NO. 15204 of 2010
                                    With
                SPECIAL CIVIL APPLICATION NO. 15761 of 2015
                                     TO
                SPECIAL CIVIL APPLICATION NO. 15827 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 15694 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 15976 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 15983 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 16304 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 18015 of 2015
                                    With


                                 Page 8 of 35

HC-NIC                         Page 8 of 35     Created On Wed Jul 06 00:52:44 IST 2016
          C/SCA/1791/2007                                          CAV JUDGMENT



                SPECIAL CIVIL APPLICATION NO. 18257 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 17542 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 16496 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 16225 of 2015
                                     TO
                SPECIAL CIVIL APPLICATION NO. 16233 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 16598 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 16627 of 2015
                                     TO
                SPECIAL CIVIL APPLICATION NO. 16644 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 16599 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 16622 of 2015
                                     TO
                SPECIAL CIVIL APPLICATION NO. 16626 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 16600 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 16648 of 2015
                                     TO
                SPECIAL CIVIL APPLICATION NO. 16719 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 18153 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 18159 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 18055 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 17894 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 18651 of 2015
                                    With


                                 Page 9 of 35

HC-NIC                         Page 9 of 35     Created On Wed Jul 06 00:52:44 IST 2016
          C/SCA/1791/2007                                           CAV JUDGMENT



                SPECIAL CIVIL APPLICATION NO. 18674 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 18673 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 18680 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 18170 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 18664 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 18087 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 18529 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 17895 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 20026 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 20370 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 20228 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 18675 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 20158 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 20445 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 21097 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 19282 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 20392 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 20964 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 20849 of 2015
                                    With


                                 Page 10 of 35

HC-NIC                         Page 10 of 35     Created On Wed Jul 06 00:52:44 IST 2016
          C/SCA/1791/2007                                           CAV JUDGMENT



                SPECIAL CIVIL APPLICATION NO. 21101 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 21102 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 21107 of 2015
                                    With
                 SPECIAL CIVIL APPLICATION NO. 911 of 2016
                                    With
                 SPECIAL CIVIL APPLICATION NO. 653 of 2016
                                    With
                 SPECIAL CIVIL APPLICATION NO. 821 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 1126 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 1046 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 1322 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 1230 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 1237 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 1457 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 1620 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 1684 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 1306 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 1621 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 1602 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 1702 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 1704 of 2016
                                    With


                                 Page 11 of 35

HC-NIC                         Page 11 of 35     Created On Wed Jul 06 00:52:44 IST 2016
          C/SCA/1791/2007                                           CAV JUDGMENT



                SPECIAL CIVIL APPLICATION NO. 1703 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 1395 of 2016
                                    With
                 SPECIAL CIVIL APPLICATION NO. 655 of 2014
                                    With
                SPECIAL CIVIL APPLICATION NO. 2674 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 3124 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 2635 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 3236 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 3352 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 3353 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 3354 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 3369 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 3370 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 3488 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 3581 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 3716 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 12396 of 2015
                                    With
                SPECIAL CIVIL APPLICATION NO. 3658 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 3912 of 2016
                                    With
                SPECIAL CIVIL APPLICATION NO. 3913 of 2016
                                    With


                                 Page 12 of 35

HC-NIC                         Page 12 of 35     Created On Wed Jul 06 00:52:44 IST 2016
          C/SCA/1791/2007                                              CAV JUDGMENT



                SPECIAL CIVIL APPLICATION NO. 3467 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 4059 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 3971 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 14371 of 2015
                                       With
                SPECIAL CIVIL APPLICATION NO. 4057 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 4272 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 1011 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 5475 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 2146 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 5978 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 5099 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 6343 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 18984 of 2015
                                       With
                SPECIAL CIVIL APPLICATION NO. 21116 of 2015
                                       With
                SPECIAL CIVIL APPLICATION NO. 6518 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 6330 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 6707 of 2016
                                       With
                       CIVIL APPLICATION NO. 3927 of 2016
                                         In
                SPECIAL CIVIL APPLICATION NO. 1684 of 2016
                                       With


                                    Page 13 of 35

HC-NIC                            Page 13 of 35     Created On Wed Jul 06 00:52:44 IST 2016
          C/SCA/1791/2007                                              CAV JUDGMENT



                       CIVIL APPLICATION NO. 4387 of 2016
                                         In
                SPECIAL CIVIL APPLICATION NO. 18675 of 2015
                                       With
                SPECIAL CIVIL APPLICATION NO. 7469 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 7522 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 7843 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 7848 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 7811 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 6680 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 6793 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 7094 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 7847 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 7063 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 6996 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 9061 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 19712 of 2015
                                       With
                SPECIAL CIVIL APPLICATION NO. 20403 of 2015
                                       With
                SPECIAL CIVIL APPLICATION NO. 20404 of 2015
                                       With
                SPECIAL CIVIL APPLICATION NO. 1497 of 2016
                                       With
                SPECIAL CIVIL APPLICATION NO. 1522 of 2016
                                       With


                                    Page 14 of 35

HC-NIC                            Page 14 of 35     Created On Wed Jul 06 00:52:44 IST 2016
                C/SCA/1791/2007                                            CAV JUDGMENT



                      SPECIAL CIVIL APPLICATION NO. 1524 of 2016


         FOR APPROVAL AND SIGNATURE:


         HONOURABLE MR.JUSTICE J.B.PARDIWALA
         ==========================================================

1 Whether Reporters of Local Papers may be allowed to see the judgment ? YES 2 To be referred to the Reporter or not ?

NO 3 Whether their Lordships wish to see the fair copy of the judgment ? NO 4 Whether this case involves a substantial question of law as to the interpretation of the Constitution of India NO or any order made thereunder ?

========================================================== NITINKUMAR C PATEL LIBRARIAN & 2....Petitioner(s) Versus STATE OF GUJARAT & 1....Respondent(s) ========================================================== Appearance:

MR BHARAT T RAO, MR MANOJ S JOSHI, MR MK VAKHARIA, MR DIPAK B PATEL, MR PR ABHICHANDANI, MS MOHINI K SHAH, MR MASOOM K SHAH, MR SOAHAM K JOSHI, MR KV SHELAT, MR URVESH K GOR, MR PRATIK B BAROT, MR VAIBHAV VYAS, MR PARESH H VAGHELA, MR RUTUL P DESAI, MR JIGAR J PATEL, MR HARSHADRAY A DAVE, MRS KRISHNA G RAWAL, MR DAIFRAZ HAVEWALA, MR VINOD M GAMARA, MR ABHISST K THAKER, MR HEMANG H PARIKH, MR RASESH H PARIKH, MR JOITABHAI N PATEL, MR NV GANDHI, MR HARSHAD D BAROT, MR PINAKIN B RAVAL, MR NP CHAUDHARY, MR PH BUCH, MR CHINTAN U PATEL, MR JAYPRAKASH UMOT, MR BIPIN I MEHTA, MR VH DESAI, MR MAKDUL I MANSURI, MR DK CHAUDHARI, MS GAYATRI B JADEJA, MR NILAY H PATEL, MR VH DESAI, MR VV GOHEL, MR SZ BARIA, MR UM SHASTRI, MR NILESH S JOSHI, MS ALPA G CHHATBAR, MR KULDEEP D VAIDYA, MR YOGESH KANADE, MR DHOLAKIA, MR RR VAKIL, MR HARDIK H DAVE, MR MM TIRMIZI, MR NARENDRA L JAIN, MR ANKIT B PANDYA, MR BHAVESH J PATEL, MR RADHESH Y VYAS, ADVOCATE for the respective Petitioners MR HS MUNSHAW, MR PINAKIN M RAVAL, MS RV ACHARYA, MS NIKI R ASTIK, MR Page 15 of 35 HC-NIC Page 15 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT DIPAK R DAVE, MR MP PRAJAPATI, MS SEJAL K MANDAVIA, ADVOCATES for the Respondents S.C.A. NO.16598/2015 WITH S.C.As. NOs.16627/2015 TO 16624/2015:
SHRI KAMAL TRIVEDI, ADVOCATE GENERAL WITH MR SWAPNESHWAR GOUTAM, AGP for the Respondent No.1 S.C.As Nos.10774/2014 TO 10781/2014, 13456/2014, 13882/2014, 10633/2014, 15061/2014, 14969/2014, 16460/2014, 15717/2014, 16862/2014, 17829/2014: MR PRAKASH JANI, ADDITIONAL ADVOCATE GENERAL WITH MR SWAPNESHWAR GOUTAM, AGP for the Respondent(s) No. 1 S.C.As. Nos.16840/2014, 17058/2014, 17040/2014, 17057/2014, 17048/2014 to 17054/2014:
MR PRAKASH JANI, ADDITIONAL ADVOCATE GENERAL WITH MR. DHARMESH M DEVNANI, AGP for the Respondent No.1 S.C.A. NO.12533/2014, 2242/2015:
MR PRAKASH JANI, ADDITIONAL ADVOCATE GENERAL WITH MR UTKARSH SHARMA, AGP for the Respondent No.1 S.C.As Nos.1791/2007 TO 1793/2007, 13458/2014: MR DHARMESH DEVNANI, AGP for the Respondent No.1 S.C.As.NOs.17605/2014, 27842/2007, 26338/2007. 27644/2007: MR UTKARSH SHARMA, AGP for the Respondent No.1 S.C.As. Nos.25572/2007, 8087/2010, 15678/2014, 18137/2014, 18346/2013: MR RAKESH PATEL, AGP for the Respondent No.1 S.C.As. Nos.18831/2013 TO 18847/2013:
MR RASHESH RINDANI, AGP for the Respondent No.1 S.C.As. Nos.148847/2013, 10634/2014, 3565/2013, 481/2015, 1889/2014, 6766/2014, 6767/2014:
MS JIRGA JHAVERI, AGP for the Respondent No.1 S.C.As. NOs.12942/2010 TO 12971/2010:
MR KRUTIK PARIKH, AGP for the respondent No.1 S.C.As. NOs.13001/2010 TO 13017/2010:
MR DIPAK ALORIA, AGP for the Respondent No.1 Page 16 of 35 HC-NIC Page 16 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT S.C.As.NOs.3691/2014, 25602/2007, 16530/2014, 1167/2015: MS SHRUTI PATHAK AGP for the Respondent No.1 S.C.As. NOs.27909/2007, 8355/2015, 8356/2015, 8179/2015, 8397/2015, 8060/2015: MR KANAVA ANTANI, for the Respondent No.1 S.C.As. Nos.8607/2015, 7889/2015, 9974/2015, 10615/2015, 8506/2015: MR BHARGAV PANDYA, AGP for the Respondent No.1 S.C.As. Nos.1274/2011, 8439/2015, 7887/2015, 8605/2015, 7888/2015, 428/2015: MR ALPESH BHATT, AGP for the Respondent No.1 S.C.As. Nos.7326/2015, 14581/2014, 18888/2014, 2157/2015, 2801/2015: MS VRUNDA SHAH, AGP for the Respondent No.1 S.C.As. Nos.4691/2015, 6555/2015, 6858/2015, 6927/2015, 7904/2015: MR AMIT BAROT, AGP for the Respondent No.1 S.C.As. Nos.7914/2015, 10428/2015, 11645/2015, 11825/2015, 12063/2015, 11241/2015:
MR TARANJIT WADHWA, AGP for the Respondent No.1 S.C.As. Nos.10347/2015, 11358/2015, 11500/2015, 11292/2015, 12739/2015: MR BHARAT VYAS, AGP for the Respondent No.1 S.C.As. Nos.14277/2015, 14799/2015, 14576/2015, 13139/2015, 13159/2015: MR MANAN MEHTA, AGP for the Respondent No.1 S.C.A. NO.13153/2015:
MR VISHRUT JANI, AGP for the Respondent No.1 S.C.As. Nos.14610/2015, 14271/2015, 4942/2009, 15694/2015, 15976/2015: MR DEVANG DAVE, AGP for the Respondent No.1 S.C.As. Nos.15983/2015, 16304/2015, 18015/2015, 18257/2015, 17542/2015: MR BIPIN BHATT AGP for the Respondent No.1 S.C.As. Nos.16496/2015, 16225/2015 TO 16233/2015, 16598/2015: MR VENUGOPAL PATEL, AGP for the Respondent No.1 S.C.AS. NOS.16627/2015 TO 16644/2015:
MR VENUGOPAL PATEL WITH MR SOHAM JOSHI, AGPs for the Respondent No.1 S.C.As. Nos.16599/2015, 16622/2015 TO 16625/2015, 16600/2015:
Page 17 of 35
HC-NIC Page 17 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT MR SOHAM JOSHI, AGP for the Respondent No.1 S.C.As. Nos.16648/2015 TO 16719/2015:
MR DIVYANG JHALA WITH MS VACHA DESAI, AGPs for the Respondent No.1 S.C.As. Nos.18153/2015, 18159/2015, 18055/2015, 17894/2015, 18651/2015: MS VACHA DESAI, AGP for the Respondent No.1 S.C.As. Nos.18674/2015, 18673/2015, 18680/2015, 18170/2015, 18664/2015: MS SNUSHA JOSHI, AGP for the Respondent No.1 S.C.As. Nos.18087/2015, 18529/2015, 17895/2015, 20026/2015, 20370/2015, 20228/2015:
MR NIRAJ ASHER, AGP for the Respondent No.1 S.C.As. Nos.18675/2015, 20158/2015, 20445/2015, 21097/2015, 19282/2015: MS JYOTI BHATT, AGP for the Respondent No.1 S.C.As. Nos.20392/2015, 20964/2015, 20849/2015, 21101/2015, 21102/2015: MR ROHAN YAGNIK, AGP for the Respondent No.1 S.C.As. Nos.21107/2015, 911/2015, 653/2015, 821/2015, 1126/2015: MR TEJAS MOTWANI AGP for the Respondent No.1 S.C.As. Nos.1046/2015, 1322/2015, 1230/2015, 1237/2015, 1457/2016: MR HARDIK SONI, AGP for the Respondent No.1 S.C.As. Nos.1620/2016, 1684/2016, 1306/2016, 1621/2016, 1602/2016: MR ROBIN MOGERA, AGP for the Respondent No.1 S.C.As. Nos.1702/2016, 1704/2016, 1703/2016, 1398/2016, 655/2016, 2674/2016: MS AMITA SHAH, AGP for the Respondent No.1 S.C.As, Nos.3124/2016, 2635/2016, 3236/2016, 3352/2016, 3353/2016: MS MAITHILI MEHTA, AGP for the Respondent No.1 S.C.As. Nos.3354/2016, 3369/2016, 3370/2016, 34880/2016, 3531/2016: MR PP BANAJI AGP for the Respondent No.1 S.C.As. Nos.3761/2016, 12396/2016, 3658/2016, 3912/2016, 3913/2016: MR HARDIK VORA, AGP for the Respondent No.1 S.C.As. Nos.3467/2016, 4059/2016, 3971/2016, 14371/2016, 4057/2016:
Page 18 of 35
HC-NIC Page 18 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT MR SHIRISH GOHIL, AGP for the Respondent No.1 S.C.As. Nos.4272/2016, 1011/2016, 5475/2016, 2146/2016, 5978/2016: MS NISHA THAKORE, AGP for the Respondent No.1 S.C.As. Nos.5099/2016, 6343/2016, 18984/2016, 21116/2016, 6518/2016: MR JK SHAH, AGP for the Respondent No.1 S.C.As. Nos.6330/2016, 6707/2016, C.A. NO.3927/2016 IN S.C.A. NO.1684/2016 AND C.A.4387/2016 IN S.C.A. NO.18675/2016:
MS RITU GURU, AGP for the Respondent No.1 S.C.As. Nos.7469/2016, 7522/2016, 7843/2016, 7848/2016: MS VAIJANTIBEN PATHAK, AGP for the Respondent No.1 S.C.As. Nos.7811/2016, 6680/2016, 6793/2016, 7094/2016: MR LB DABHI, AGP for the Respondent No.1 RULE SERVED BY DS for the Respondent(s) No. 2 ========================================================== CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA Date : 05/07/2016 CAV COMMON JUDGMENT 1 Since the issues raised, in all the captioned writ applications, are  common, those were heard analogously, and are being disposed of by  this common judgment and order.
2 The   writ   applicants   before   me   are   serving   as   the   'Primary,  Secondary and Higher Secondary Teachers' respectively in the various  Government   and   Grant­in­Aid   schools   situated   at   the   different   places  within   the   limits   of   the   Ahmedabad   Municipal   and   its   urban  agglomeration   area,   which   comprises   of   the   Ahmedabad   Municipal  Corporation area and the extended limits of the Ahmedabad Municipal  Corporation. 
Page 19 of 35

HC-NIC Page 19 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT 3 Some   of   the   writ   applicants   are   also   the   members   of   the   non­ teaching staff of the said schools. 

4 The writ applications have been filed seeking the benefits of the  rate  of  House  Rent  Allowance  (for  short,  'H.R.A.')  and Compensatory  Local Allowance (for short, 'C.L.A.') in view of the various amendments  to the Gujarat Civil Services (Revision of Pay) Rules, 1998 with effect  from 1st January 1996, which are statutory in nature and the consequent  resolution of the State Government dated 20th January 1998. 

5 The   Government   of   Gujarat   issued   a   resolution   dated   15th  December 1975, in its Finance Department, laying down a policy that if  any   employee   serving   in   the   village   is   not   in   a   position   to   get  accommodation   in   such   village,   because   of   non­availability   of   the  suitable places in such village and on account of such difficulties, if he  has to reside in a city, which is within the eight kilometers of the place  of the employment, then he would be entitled to the H.R.A. at the rate of  15% of the monthly salary.

6 The State Government noticed that some of the employees were  misusing the said provisions of Clause (iii) of the resolution by procuring  false or incorrect certificates. 

7 In   view   of   the   above,   the   State   Government   issued   another  resolution dated 20th  January 1998 on the basis of the revised central  pay under the Gujarat Civil Services (Revision of Pay) Rules, 1998 with  effect from 1st January 1996 with a view to meet with the categories of  cities   classifying   them   as  A­1,   A,   B­1   and   B­2   for   the   purpose   of   the  H.R.A. and C.L.A. The category is as under:

• A­1 Cities 30% of the actual basic pay drawn was the H.R.A. fixed. • A, B­1 & B­2 Cities 15% of the actual basic pay drawn was the H.R.A.  Page 20 of 35 HC-NIC Page 20 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT fixed. 
• 'C' type of cities 7.5% of the actual basic pay drawn was the H.R.A. fixed. • For unclassified cities 5% of the actual basic pay drawn was the H.R.A.  fixed.
• Similarly,   the   Compensatory   Local   Allowance   also   instead   of   the  percentage of the basic pay a fixed amount based on the pay scale of the  basic pay was fixed. The amendment in the statutory Rules, Gujarat Civil  Services   (Revision   of   Pay)   Rules   19987   was   thus   made   by   the  Government   and   the   cities   were   said   as   Ahmedabad   (UA)   means  Ahmedabad Municipal limits and its urban agglomeration constitution.  The   Ahmedabad   UA   and   all   employees   serving   in   the   concerned  classification of city  where their place of duty exists were to be given  H.R.A. and C.L.A. As stated above. 

8 Thereafter, by  a  resolution  dated  26th  February  2000,  the  State  Government declared that the employees would be entitled to receive  the   H.R.A.   and   C.L.A.   in   the   classified   cities,   according   to   the  Government Resolution dated 20th  January 1998 on the basis of those  urban agglomeration, which were published on the basis of the  1991  census.   The   Ahmedabad   urban   agglomeration   with   various   areas  including the Ahmedabad Municipal Corporation with its extended limits  and   other   outer   regions   were   included   to   form   the   Ahmedabad  agglomeration. The same was the position in relation to the city of Surat. 

9 The resolution referred to above was challenged by few residents  of Baroda, in the case titled N.R. Parikh v. State of Gujarat [2002 (2)  GLH 657]. This Court held that the Government Resolution of the year  2000   was   just   and   legal,   and   only   those   employees,   whose   place   of  service would fall within the urban agglomeration of the classified cities,  would be entitled to get the H.R.A. and C.L.A.  10 In the year 2006, with effect from 14th February, the Ahmedabad  Page 21 of 35 HC-NIC Page 21 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT Municipal Corporation extended its limits, and accordingly, within the  extended   limits,   formed   the   part   of   the   Ahmedabad   Municipal  Corporation. 

11 The General Administration Department of the State Government,  on   12th  February   2009,   took   a   decision   to   accept   the   Sixth   Pay  Commission   with   effect   from   1st  January   2009.   Accordingly,   the  classification   of   the   cities,   which   were   previously   A­1   were   given   "X"  status, "Y" were A, B­1 and B­2 cities. By amending the Gujarat Civil  Services (Revision of Pay) Rules, 2009, with effect from 1st April 2009, it  was made clear that in the case of "X" cities with population of more  than 50 lacs, the rate of H.R.A. shall be payable at the rate of 30% of the  Pay Band plus the Grade Pay, and in relation to the "Y" type of cities, it  was payable at the rate of 20%. 

12 On 27th February 2009, the State Government issued a resolution  stating   that   in   view   of   the   introduction   of   the   revised   pay   structure  under   the   Gujarat   Civil   Services   (Revision   of   Pay)   Rules,   2009,   the  earlier   resolution   dated  20th  January  1998,  as   amended  from  time   to  time, the H.R.A. and C.L.A. shall be admissible at the rate of 30% for the  "X" type of cities and 20% for the "Y" type of cities. 

13 The   Deputy   Director,   serving   in   the   office   of   the   census   for  population   at   Gandhinagar,   by   his   communication   in   June   2011  informed that the Central Government, on the basis of 2011 census, had  taken a decision as regards the various urban agglomeration considering  the various criteria, and that, the urban agglomeration of 2001 census  would continue in 2011 census. On the basis of the 2011 census, the  status   of   Ahmedabad,   now,   falls   in   the   "X"   category   of   cities,   and  employees are entitled to 30% of the H.R.A.  14 On   30th  May   2015,   the   Government   of   India   upgraded   certain  Page 22 of 35 HC-NIC Page 22 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT cities and towns on the basis of the 2011 census for the purpose of the  grant   of   H.R.A.   to   its   employees,   and   the   Ahmedabad   Urban  Agglomeration   under   the   reclassification   is   shown   as   "X"   cities.   A  consequential   memorandum   was   issued   by   the   Government   of   India  dated   21st  July   2015   on   the   basis   of   the   Sixth   Pay   Commission  recommendations stating that the Ahmedabad Urban Agglomeration is  classified as "X" city on the basis of the 2011 census, and was thus made  a Metro city. 

15 It   is   the   case   of   the   writ   applicants   that   Ahmedabad   is   now   a  Metro city, and classified as "X" city status.

16 It is the case of the writ applicants that the Central Government  employees, including the C.B.S.E. affiliated schools' employees', serving  in   the   areas   falling   within   the   Ahmedabad   Metro,   as   "X"   city,   have  already   started   receiving   the   H.R.A.   at   the   rate   of   30%   and   C.L.A.  according to the slab from May 2015, and therefore, there is no good  reason why the State employees serving within such Ahmedabad Metro  area should get only 20%, and that too when the State Government has  principally accepted that in the "X" category of cities, 30% of the H.R.A.  shall be payable. 

17 According to the writ applicants, the discrimination is not justified  and is violative of Article 14 of the Constitution. 

18 According to the writ applicants, the 2011 census declared by the  Central   Government   has   not   only   been   accepted   by   the   State  Government,   but   it   forms   the   basis   of   its   proposal   to   the   Central  Government for declaring the city of Ahmedabad together with its urban  agglomeration as a Metro city with class "X" status. 

19 The Central Government, acting on the representation of the State  Page 23 of 35 HC-NIC Page 23 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT Government,  vide  its  Notification  dated  30th  May 2015,  upgraded the  city of Ahmedabad along with its urban agglomeration, according to the  census   of   2011,   as   a   city   of   having   classification   "X"   i.e.   the   same  classification as Mumbai, Delhi, Bangalore, Chennai and other Metros. 

20 The   lead   matter   i.e.   the   Special   Civil   Application   No.27842   of  2007 came  to be filed before this Court. 

21 This Court, vide order dated 29th October 2007, issued Rule, and  also passed an interim order to the effect that the respondents shall pay  the   H.R.A.   and   C.L.A.   according   to   the   State   Government,   Finance  Department's Resolution of 2009 (accepting the norms of the Sixth Pay  Commission with effect from 1st  April 2009) on the condition that the  petitioners shall file   undertaking to the effect that in the event if they  are not successful in the petitions, then they shall refund the amount of  50% H.R.A. as well as C.L.A. with interest at the rate of 9% per annum. 

22 The learned counsel appearing for the writ applicants invited my  attention to the judgment and order passed by a Division Bench of this  Court in the Letters Patent Appeal No.721 of 2013 decided on 16th July  2014. The order of the Division Bench reads as under:

"1  The  present Letters  Patent Appeal  under  clause  15  of the  Letters   Patent   is   directed   against   the   judgment   and   order   dated   25.7.2012   rendered by the learned Single Judge in Special Civil Application No.3157   of 1996 whereby the learned Single Judge dismissed the petition filed by   the appellant herein. 
2  The facts of the case in brief are that prior to the impugned order   dated 8.4.1996  passed by respondent No.2 Taluka  Development  Officer,   the concerned teachers were receiving the benefits of House Rent Allowance   (HRA for short) and Compensatory Local Allowance (CLA for short) per   month. It is the case of the appellant that by virtue of the impugned order   dated 8.4.1996  passed by respondent No.2 Taluka  Development  Officer,   the recovery of benefits of HRA and CLA being paid to the teachers has   been   effected   since   1.1.1986   and   to   recover   the   said   amount   from   the   pension   of   those   primary   teachers   who   have   expired/superannuated/   Page 24 of 35 HC-NIC Page 24 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT voluntarily retired and further directed to stop the payment of HRA and   CLA to all the primary teachers of Dascroi. The respondent No.2 Taluka   Development   Officer   also   directed   to   stop   the   arrears   of   the   benefits   of   higher pay­scale granted to the primary teachers which are yet unpaid and   which   are   not   to   be   paid   till   finalization   of   PRC.   Being   aggrieved,   the   appellant original petitioner preferred Special Civil Application No.3157 of   1996. Learned Single Judge dismissed the writ petition by judgment and   order dated 25.7.2012 which is impugned in the present appeal.
3   The   main   grievance   of   the   appellant   original   petitioner   in   the   writ   petition   was   that   respondent   No.2   Taluka   Development   Officer   illegally   and arbitrarily passed the order by which the benefits of HRA and CLA   paid to the members of the appellant have been ordered to be stopped and   consequently, recovery was sought to be effected and directed to stop the   arrears of the benefits of higher pay scale granted to the primary teachers   which are yet unpaid and which are not be paid till finalization of PRC.
2  Heard  learned  advocate  Mr.K.B.Pujara  for the appellant,  learned   advocate   Mr.A.D.Oza   for   respondent   Nos.1   and   2   and   Mr.Harsheel   Shukla, learned AGP for respondent No.3 3  Learned advocate Mr.K.B.Pujara for the appellant has vehemently   contended that the action of respondent No.2 is illegal and arbitrary which   takes away the benefits of HRA and CLA conferred upon the members of   the appellant. He further submitted that consequential action of recovery   pursuant to the impugned order dated 8.4.1996 is also in violation of the   principles of natural justice as the members of the appellant have not been   given opportunity of being heard before passing the impugned order. He   submitted that the members of the appellant are working in non­classified   villages  within the periphery of 8 kms  from the municipal limits  of the   urban city. He further submitted that as per the policy of the Government   as contained  in Government  Resolutions  dated  22.10.1975,  15.12.1975   and  1.9.1978,  the Government  employees  whose  place  of duty is in the   proximity of a classified city and who of necessity have to reside within the   city may be granted HRA admissible in that city provided that the distance   between  the  place  of duty  and  periphery  of the  municipal  limits  of the   classified cities does exceed 8 kms and since the members of the appellant   were   complying   with   the   conditions   specified   in   the   said   Government   Resolution   dated   15.12.1975,   they   were   paid   HRA   after   having   been   sanctioned by the competent authority.
3.1  Mr.Pujara further submitted that during the period of 1990­1991,   objection was raised during the audit by the authority concerned and in   pursuance of the same, respondent No.2 passed the impugned order dated   8.4.1996.   In   his   submission,   when   the   members   of   the   appellant   were   working within the periphery of 8 kms from the municipal limit of urban   city   and   they   were   complying   the   requisite   conditions   stipulated   in   Page 25 of 35 HC-NIC Page 25 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT Government Resolution dated 15.12.1975, the learned Single Judge ought   to   have   considered   the   same.   Lastly,   Mr.Pujara   submitted   that   the   impugned order dated 8.4.1996 as well as the judgment and order dated   25.7.2012   passed   in   Special   Civil   Application   No.3157   of   1996   are   required to be quashed.
4  On  the   other­hand,  learned   advocate   Mr.A.D.Oza  for   respondent   Nos.1 and  2 and  learned  AGP Mr.Harsheel Shukla for respondent No.3   have contended that the impugned orders are perfectly legal and proper in   view of the audit objection raised at the time  of audit by the authority   concerned. It is submitted that the right of individual member to receive   HRA/CLA   depends   upon   his   individual   case   and   one   has   to   satisfy   the   concerned competent authority that he/she is living in the city and under   compelling circumstances, the individual member of the appellant has to   take certificate to that effect and under some misconception, the aforesaid   benefits were granted. It is submitted that the employees who are residing   within  the  periphery of 8 kms  from the municipal limit  of the city are   entitled   for   HRA/CLA   and   hence,   recovery   sought   to   be   effected   by   respondent No.2 is just and proper which does not call for interference by  this Court.
6 Having   heard   learned   advocate   Mr.K.B.Pujara   for   the   appellant,   learned advocate Mr.A.D.Oza for respondent Nos.1 and 2 and learned AGP   Mr.Harsheel Shukla for respondent No.3 in light of the papers available on   record, the question which requires consideration is whether the members   of the appellant  original  petitioner  are  entitled  to receive  the  benefit  of   HRA/CLA or not if the place of duty of an employee concerned is situated   at a point within 8 kms beyond the municipal limits of a qualifying town,   but who are residing within the limits of such a town out of necessity ?
7   At   this   stage,   it   would   be   fruitful   to   mention   that   the   learned   Single   Judge,   after   hearing   learned   advocates   for   both   the   sides,   has   passed the following order.
"11. In view of the above discussion, this court is of the view that   the impugned order does not call for any interference by this Court   and the petition deserves to be dismissed. However, it is required to   be noted that subsequently if the petitioner is in a position to show   that the members of the petitioner organisation are entitled as per   any of the Government Resolutions they shall be paid accordingly.   Petition stands dismissed accordingly."

7.1  A bare perusal of the aforesaid order clearly indicates that on one   hand, the learned Single Judge has dismissed the writ petition and on the   other­hand, the learned Single Judge has also extended the relief to the   petitioner to prove their case whether they are entitled as per any of the   Page 26 of 35 HC-NIC Page 26 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT Government Resolutions and they shall be paid accordingly. 

8 In light of the aforesaid  rival contentions  raised  before  us by learned   advocates for the parties, we have minutely perused various Government   Resolutions   issued   by   the   Government   from   time   to   time   for   granting   benefits of HRA/CLA. It is also not in dispute that in view of the aforesaid   Government   Resolutions   issued   from   time   to   time,   such   benefits   of   HRA/CLA have been extended to the concerned employees.

9 The question of stoppage of payment with regard to HRA/CLA has   arisen due to audit objection raised by the Local Audit Funds office for the   year 1990­1991 wherein it is observed that while making the payment of   HRA/CLA in case of some of the employees, payment appears to have been   made   without   due   verification   in   light   of   the   stipulation   made   in   Government Resolution No.PJS/3475/41/M dated 15.12.1975 issued by   the   Finance   Department,   Government   of   Gujarat.   In   the   said   audit   objection, it is observed that so as to fully comply with the Government   Resolution   dated   15.12.1975,   the   competent   authority   is   required   to   undertake  the following  exercise  to verify in each individual  case  about   correctness of such fact, (i) whether an employee is residing within 8 kms   radius from the municipal limits and to continue the practice to obtain the   certificate in this regard (ii) if an employee concerned has to reside within   the radius of 8 kms from the municipal limits out of necessity for want of   accommodation   from   his/her   service   place   and   to   verify   the   same,   the   following documents  are required to be kept in the office; (a) certificate   stating   accommodation   is   not   available   near   the   place   of   duty;   (b)   to   obtain ration card, municipal tax receipt and electricity bill so as to verify   whether an employee is residing in the municipal limits; (c) the competent   authority must have accorded approval for up and down of the concerned   employee from municipal limits to the place of duty.

10  It   appears   that   on   receipt   of   the  aforesaid   abstract   of  the   audit   report,   respondent   No.2   Taluka   Development   Officer   passed   the   order   dated 8.4.1996 as stated above. 

11  During the course of hearing, we have also noticed that in the list,   almost   84   villages   are   shown   to   be   falling   within   the   limit   of   urban   agglomeration   area   of   Ahmedabad   City   as   provided   in   the   schedule   at   page  19  of the  compilation,  whereas  for  the  same  purpose,  the  District   Panchayat   Office   has   certified   vide   its   order   dated   8.1.1987   that   42   villages   are   falling   within   the   limit   of   urban   agglomeration   area   of   Ahmedabad   City.   In   this   view   of   the   matter   it   was   the   duty   of   the   competent  authority   to  verify  as  to exact   number  of  villages  which  are   falling within the limit of urban agglomeration area of Ahmedabad City as   stipulated   in   the   aforesaid   Government   Resolution   dated   15.12.1975.   Therefore, in our view, the aforesaid exercise is required to be undertaken   by the competent authority forthwith to ascertain as to which villages are   Page 27 of 35 HC-NIC Page 27 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT falling within the limit of urban agglomeration area of Ahmedabad City   and   to   decide   claim   and   entitlement   of   the   concerned   employees   accordingly.

12  Precisely, on our careful reading of the abstract of the audit report   as   well   as   the   order   passed   by   respondent   No.2   Taluaka   Development   Officer   on   8.4.1996,   it   clearly   transpires   that   respondent   No.2   has   recorded   regarding   compliance   of   the   Government   Resolution   dated   15.12.1975  and  12.4.1965,  exercise  as narrated  hereinabove  regarding   the   claim   and   entitlement   of   HRA/CLA   by   the   concerned   employee   is   required to be undertaken by the competent authority. Further, it clearly   transpires   that   while   making   the   payment,   the   duty   is   cast   upon   the   competent authority to verify whether the claim of the concerned employee   falls within the criteria stipulated under the Government Resolution dated   15.12.1975.

13  Precisely,  in our  considered  view,  the  aforesaid  abstract  of audit   report as well as the order passed by respondent No.2 dated 2.5.1991 is in   the nature of reiteration of the Government Resolution dated 15.12.1975.   In the  said resolution,  the Finance  Department,  Government  of Gujarat   has made  detailed  provision  for payment  of HRA/CLA  to the employees   who are entitled under the said Government Resolution and while making   the  payment,  certain  verification  and  certification  is also directed  to be   made. In this view of the matter, nothing new is said either in the audit   report or by respondent No.2. The question that has arise is it is a matter   of   financial   implication   and   while   making   the   payment   of   benefit   of   HRA/CLA,   proper   verification   and   certification   was   needed.   Instead   of   doing   the   said   exercise,   it   appears   that,   the   authority   has   stopped   the   benefits of HRA/CLA without carrying proper verification and certification   in   each   case   and   the   authority   on   its   own   stopped   the   payment   of   aforesaid benefit of HRA/CLA and other benefits admissible to them. In   our  considered  view,  that  was   not   the  purpose   of  audit  report.  On   the   contrary, it was in furtherance of the stipulation made in the Government   Resolution dated 15.12.1975. 

14  The gist of the aforesaid Government Resolution clearly stipulates   that   the   employees   who   are   residing   within   radius   of   8   kms   of   the   municipal   limit   are   entitled   for   the   aforesaid   benefit   of   HRA/CLA   on   production of proof of their residence. So far as the employees who are   residing in the villages which are classified within radius of 8 kms beyond   the   municipal   limits   due   to   nonavailability   of   accommodation   are   concerned, while deciding their claims, firstly, the competent authority is   required to verify whether the villages in which the concerned employees   are residing  are falling in the notified  urban agglomeration  area of the   municipal  limit  and  whether  the  concerned  employees  are fulfilling  and   satisfying  the  conditions  stipulated  in the  Government  Resolution  dated   15.12.1975.

Page 28 of 35

HC-NIC Page 28 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT 15  In   the   result,   this   appeal   succeeds   in   part.   The   impugned   order   dated   8.4.1996   passed   by respondent   No.2  Taluka   Development  Officer   directing  to stop  the payment  of arrears  of benefits  of higher  pay scale   granted to the primary teachers which are yet unpaid and which are not   to  be  paid  till  finalisation  of  PRC,  to  recover  the  amount  of   HRA/CLA   which are being paid to the primary teachers since 1.1.1986 and recovery   thereof   is   quashed   and   set   aside.   Therefore,   in   the   peculiar   facts   and   circumstances   of   the   case   and   since   the   interest   of   large   number   of   employees is involved, we deem it fit to issue the following directions to the   respondents. 

(i)   The   respondents   to   carry   out   verification   and   certification   needed   under the Government Resolution dated 15.12.1975 issued by the Finance   Department, Government of Gujarat and permit the employees concerned   to prove genuineness of their claim and entitlement for HRA/CLA. 
(ii)   As   there   is   financial   implication   while   making   the   payment   of   HRA/CLA,   the   respondent   authorities   are   further   directed   to   ascertain   from the controlling authority as to which villages are falling within the   radius of 8 kms from municipal limits as there appears variance in the list   of  villages  furnished  along  with  the   audit   report   as  well  as  respondent   No.1. 

iii.On completion of the aforesaid exercise, the respondent authorities   are  directed  to  decide  entitlement  of benefits  of  HRA/CLA  to  the   concerned  employees who have satisfied the criteria laid down in   the   Government   Resolution   dated   15.12.1975   of   the   Finance   Department, Government of Gujarat.

(iv)   The   respondents   are   directed   to   carry   out   the   aforesaid   directions within a period of three months from the date of receipt   of the copy of this order.

Subject to the aforesaid directions, the appeal stands partly allowed   to the aforesaid extent indicated hereinabove. No costs.

In view of the above order, Civil Applications do not survive and the   same stand disposed of accordingly."

23 Thus, it appears from the judgment of this Court referred to above  that the State Government was directed to carry out the exercise within  three months to identify the villages falling within the radius of eight  kilometers from the Municipal limits. 

●  SUBMISSIONS ON BEHALF OF THE WRIT APPLICANTS: 

Page 29 of 35
HC-NIC Page 29 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT

24 It   has   been   vehemently   submitted   by   the   learned   counsel  appearing for the writ applicants that the writ applicants are entitled to  the H.R.A. and C.L.A. and the denial thereof is not justified in law. 

25 The  crux of  the  matter  is  the  interpretation  of the  Government  Resolution and the definition of urban agglomeration i.e. whether the  village, where the school is situated, is within the urban agglomeration  or not.

26 According   to   the   learned   counsel,   had   the   State   Government  would not have undertaken the necessary exercise, as directed by the  Division   Bench   in   the   judgment   and   order   referred   to   above,   then  probably, by now, this issue would have stood resolved. 

27 The State Government has accepted the Fifth Pay Commission and  Sixth   Pay   Commission   recommendations,   wholly   by   making   the  appropriate amendment in the Gujarat Civil Services (Revision of Pay)  Rules,   2009,   and   have   accepted   even   the   revised   classification   with  effect from 1st April 2009. Thus, principally agreeing to pay 30% H.R.A.  to the cities and urban agglomeration with more than 50 lac population,  and therefore, the State Government is bound to pay the decided rate of  the H.R.A. since it forms the part of the Gujarat Civil Services (Revision  of Pay) Rules, 2009. 

28 Even  the  Government of  Gujarat, Finance  Department, showing  the revised rates of the H.R.A. and C.L.A., at Annexure : 'G', page 39,  entitles   the   writ   applicants   -   employees   to   get   the   benefit   of  classification of cities - urban agglomeration and when 2001 census is  accepted and the said urban agglomerations are acted upon, there is no  reason   why   the   urban   agglomerations   decided   on   the   basis   of   2011  census should be included which the writ applicants are getting as of  now. 

Page 30 of 35

HC-NIC Page 30 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT 29 In view of the Government of India changing the classification of  Ahmedabad city from A­1 category to "X" category of cities with effect  from   1st  April   2015,   on   the   basis   of   census   2011,   and   thereby,   the  employees having their place of services within the Ahmedabad urban  agglomeration   as   per   census   2011   with   Ahmedabad   urban  agglomeration   as   "X"   classified   city,   shall   get   30%   H.R.A.   and   C.L.A.  from 1st  April 2015 and the Central Government employees serving in  the Ahmedabad urban agglomeration, being "X" category classified city,  have been getting 30% H.R.A. and proportionate C.L.A. since 1st  April  2015.

●  STANCE OF THE STATE GOVERNMENT: 

30 According   to   the   State   Government,   the   different   rates   for   the  different classified cities has been fixed at the minimum rate of 10% and  maximum 30%. It has been accepted by the State Government that the  earlier classification from A­1, B1, B2 has been changed to "X", "Y" and  "Z"   categories.   However,   in   view   of   the   existing   policy,   the   writ  applicants are not justified to seek any relief beyond the policy of the  State Government on the basis of the 2001 census. To put it in brief,  according   to   the   resolution   dated   27th  February   2009,   modifying   the  Government Resolution dated 20th January 1998, the writ applicants are  not entitled to the H.R.A. and C.L.A.  31 The petitioners, in the present proceedings, are seeking directions  for payment of the H.R.A. and C.L.A. as per the  circular of the State  Government. In this regard, the case of the State Government, according  to the  existing  policy, is that the cities are classified under the urban  agglomeration, by which, a government, employee would be entitled for  the H.R.A. and C.L.A. In this regard, those cities not falling under the  classified urban agglomeration would not get any benefit of the H.R.A.  Page 31 of 35 HC-NIC Page 31 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT and C.L.A. It is submitted that the cities, which are not falling under the  radius   of   the   eight   kilometers,   would   not   be   qualified   in   the   urban  agglomeration. 

32 On behalf of the State Government, it is submitted that the cities  are classified into the different categories and based on the classification  of cities under the different categories, the payment of the H.R.A. and  C.L.A. would be decided. Therefore is no provision in the policy of the  State Government for making up and down and that the writ applicants  are required to stay at the place of occupation. 

33 On behalf of the State Government, it is submitted that a huge  burden   to   the   public   exchequer   would   follow   once   the   payments   of  H.R.A. and C.L.A. are increased. Even though the writ applicants have  produced   undertakings   on   record,   it   would   be   difficult   for   the  respondents - State to decide the entitlement of each of the Teachers as  many have retired. 

34 Having heard the learned counsel appearing for the parties and  having considered the materials on record, the only question that falls  for my consideration is whether the writ applicants are entitled to the  reliefs prayed for in these writ applications. 

35 In the course of the hearing of the matters, it was suggested on  behalf of  the State Government that the entire issue may be asked to be  looked into by a High Power Committee that the State Government may  constitute.   All   the   learned   counsel   appearing   for   the   writ   applicants  agreed to this and submitted that six or seven persons amongst the writ  applicants   shall   appear   before   the   committee   for   the   purpose   of  submissions and they will also file written representation in this regard  with  the   necessary  materials.  I  am   also  of   the   opinion   that   the   State  Government   will   have   to   reconsider   the   entire   issue   a   fresh,   more  Page 32 of 35 HC-NIC Page 32 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT particularly,   in   the   wake   of   the   recent   developments,   and   for   that  purpose,   the   decision   of   the   State   Government,   to   constitute   a   High  Power   Committee,   appears   to   be   quite   just   and   proper.   I   could   have  adjudicated   the   controversy   on   merits   without   referring   the   issue   for  being   considered   by   a   High   Power   Committee,   but   as   the   State  Government itself wants to have a re­look or reconsider the issue in the  wake   of   subsequent   developments,   then   I   should   permit   the   State  Government to adopt the course of action they have proposed. 

36 It   is   understood   that   the   State   Government   will   constitute   a  committee consisting of the following members:

                (i)      Chief Secretary of the State.
                (ii)     Principal Secretary - General Administration Department
                (iii)    Principal Secretary - Education Department
                (iv)     Principal Secretary - Finance. 
                (v)      An Educationist familiar with the subject that the State may 
                choose.

         37     The   list  of  representatives,   who  would  be   appearing  before  the 
         committee, is as under:



Sr.  Name   of   Representatives   appearing   before   the   No. Committee on behalf of the writ applicants 1 Narendra Gohel President, Ahmedabad District P.T.F. (Primary Teachers Federation) Bareja Primary School, Daskroi.

2 Ashvinbhai R Patel Teacher's Representative Cluster Research Centre (CRC) Co­ordinator CRC Dhamatran Taluka, Daskroi.

3 Hareshbhai G. Patel Principal, Higher Secondary Sharda Shikshan Tirth High School, Page 33 of 35 HC-NIC Page 33 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT Paldi, Kankaj, Taluka Daskroi, Member of Principal Federation 4 Jagjivanbhai Patel Secretary, Ahmedabad District Primary Teachers' Federation Garodiya Primary School, Sanand, Ahmedabad.

5 Karansinh Bihola Head Clerk, Shrimati Manekba Krushi Vidhyalaya, Adalaj, Dist: Gandhinagar 6 Jayendrabhai Bhatt Clerk, Sarvajanik Vidhyalaya, Kanbha, Taluka : Daskroi, Ahmedabad 38 In view of the above, I pass the following order:

(I) The State Government will constitute a committee, as noted  above, at the earliest, and the committee shall make all possible  endevours to see that an appropriate decision  is taken within a  period   of   six   months   from   the   date   of   the   constitution   of   the  committee. 
(II) The   representatives   of   the   writ   applicants   shall   appear  before the committee and make their submissions.
(III) The committee shall hear those representatives on behalf of  the writ applicants. 
(IV) It shall be open for the representatives to file their written  submissions with the necessary materials in that regard. 
(V) The ad­interim relief, which is operating in favour of each of  the writ applicants, shall continue till an appropriate decision is  taken by the committee, and the report is filed before the State  Government. The ad­interim relief shall also continue thereafter  i.e. after the report of the committee for a further period of two  months. 
Page 34 of 35

HC-NIC Page 34 of 35 Created On Wed Jul 06 00:52:44 IST 2016 C/SCA/1791/2007 CAV JUDGMENT (VI) The undertakings given earlier by the writ applicants shall  continue to operate till the decision is taken by the committee. 

(VII) The committee shall give detailed reasons in support of its  conclusion.

39 With   the   above   observation   and   directions,   all   these   writ  applications   are   disposed   of   in   the   above   terms.  It   is   clarified   that   if  ultimately the writ applicants are dissatisfied, in any manner, with the  decision of the State Government, which may be taken, on the basis of  the report of the committee, then it shall be open for the writ applicants  to   once   again   avail   of   an   appropriate   legal   remedy   before   the  appropriate forum in accordance with law. I clarify that I have otherwise  not gone into the merit of the matter. 

40 In view of the order passed in the main matters, the connected  Civil Applications are also disposed of.

(J.B.PARDIWALA, J.) chandresh Page 35 of 35 HC-NIC Page 35 of 35 Created On Wed Jul 06 00:52:44 IST 2016