Gujarat High Court
Abbasbhai Najmuddinbhai Barad & 33 vs State Of Gujarat & 3 on 3 August, 2016
Author: N.V.Anjaria
Bench: N.V.Anjaria
C/SCA/12075/2016 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION NO. 12075 of 2016
==========================================================
ABBASBHAI NAJMUDDINBHAI BARAD & 33....Petitioner(s)
Versus
STATE OF GUJARAT & 3....Respondent(s)
==========================================================
Appearance:
MR MM TIRMIZI, ADVOCATE for the Petitioner(s) No. 1 - 34
MR. BHARGAV PANDYA, AGP for Respondent No.1
==========================================================
CORAM: HONOURABLE MR.JUSTICE N.V.ANJARIA
Date : 03/08/2016
ORAL ORDER
Heard learned advocate Mr. H. L. Sevak for learned advocate Mr. M. M. Tirmizi for the petitioners and learned Assistant Government Pleader Mr. Bhargav Pandya for the respondent No.1.
2. By filling the present petition, the petitioners have prayed for a direction against the respondent authorities to pay to the petitioners the House Rent Allowance (HRA) @ 20% and Compensatory Local Allowance (CLA) as per basic salary of the petitioners from the date of their appointment and as per the Resolution of 2009 of the Finance Department of the state government accepting norms of the 6th Pay Commission.
3. Learned advocate for the petitioners submitted that the petitions involving similar facts and identical issue containing the similar prayer, came to be decided by common judgment dated 05.07.2016 in Nitinkumar C. Patel vs. State of Gujarat being Page 1 of 6 HC-NIC Page 1 of 6 Created On Sat Aug 06 03:34:38 IST 2016 C/SCA/12075/2016 ORDER Special Civi l Application No. 1791 of 2007 and other allied matters. Learned Assistant Government Pleader accepted the position that the present matter as well as those decided cases are similar and further that the said common judgment would apply to the case of the present petitioners also.
4. Relevant portions from the aforementioned common judgment in Nitinkumar C. Patel (supra) may be reproduced for ready reference, "31 The peti t i oners , in the present proceedings, are seeking di rect i ons for payment of the H.R.A. and C.L.A. as per the ci rcu la r of t State Government. In th is regard, the case of the State Government, accord ing to the exist i ng pol i cy , is that the ci t i e s are class i f i ed unde urban agglomerat ion , by which, a government, employee would be enti t l ed for the H.R.A. and C.L.A . In th is regard, those ci t i e s not fa under the class i f i ed urban agglomerat ion would not get any benef i t of the H.R.A. and C.L.A . I t i s submitted that the ci t i e s , which are not fa l under the radius of the eight ki l ometers , would not be qual i f i ed in th urban agglomerat ion . "
"32 On behal f of the State Government, i t is submitted that the ci t i e s are class i f i ed in to the di f fe rent categor ies and based on th class i f i c a t i on of ci t i e s under the di f f e rent categor ies , the payment of H.R.A. and C.L.A. would be decided. Therefore i s no provis i on in the pol i cy of the State Government for making up and down and that the wri t appl i cants are requi red to stay at the place of occupat ion ."
"33 On behal f of the State Government, i t is submitted that a huge burden to the publ i c exchequer would fo l l ow once the payments of H.R.A. and C.L.A. are increased. Even though the wri t appl i cants have produced undertak ings on record , it would be di f f i cu l t for the respondents State to decide the ent i t l ement of each of the Teachers as many have ret i red . "
34. .....
"35 In the course of the hearing of the matters , i t was suggested on behal f of the State Government that the ent i re issue may be asked to be looked into by a High Power Committee that the State Government may const i tu te . Al l the learned counsel appearing for the wri t appl i cants agreed to th is and submitted that six or seven persons amongst the wri t appl i cants shal l appear before the committee for the purpose of submissions and they wil l also f i l e wri t ten representat i on th is regard with the necessary materia l s . I am also of the opin ion tha the State Government wil l have to reconsider the enti re issue a f resh , more part i cu l a r l y , in the wake of the recent developments, and for that Page 2 of 6 HC-NIC Page 2 of 6 Created On Sat Aug 06 03:34:38 IST 2016 C/SCA/12075/2016 ORDER purpose, the decis i on of the State Government, to const i tu te a High Power Committee, appears to be quite just and proper. I could have adjudicated the controversy on merits without refer r i ng the i ssue for being considered by a High Power Committee, but as the State Government i t se l f wants to have a re- look or reconsider the i ssue in the wake of subsequent developments, then I should permit the State Government to adopt the course of act ion they have proposed."
"36 I t is understood that the State Government wil l const i tu te a committee consis t i ng of the fo l l ow ing member.
( i ) Chief Secretary of the State .
( i i ) Pr inc ipa l Secretary General Administ ra t i on Department ( i i i ) Pr inc ipa l Secretary Educat ion Department ( i v ) Pr inc ipa l Secretary Finance.
v. An Educat ion i s t fami l i a r with the subject that the State may choose."
"37 The l i s t of representat i ves , who would be appearing before the committee, i s as under:
Sr Name of Representatives
. appearing before the Committee on
N behalf of the writ applicants
o
1 Narendra Gohel
President , Ahmedabad Distr i c t P.T.F .
(Pr imary Teachers Federat ion)
Bareja Pr imary School , Daskroi .
2 Ashvinbhai R Pate l
Teachers Representat i ve
Cluster Research Centre (CRC) Co-
ordinator
CRC Dhamatran Taluka, Daskroi .
3 Hareshbhai G. Pate l
Pr inc ipa l , Higher Secondary
Sharda Shikshan Ti r th High School ,
Page 3 of 6
HC-NIC Page 3 of 6 Created On Sat Aug 06 03:34:38 IST 2016
C/SCA/12075/2016 ORDER
Pald i , Kankaj , Taluka Daskroi ,
Member of Pr inc ipa l Federat ion
4 Jag j i vanbhai Pate l
Secretary ,
Ahmedabad Distr i c t Pr imary Teachers
Federat ion
Garodiya Pr imary School ,
Sanand, Ahmedabad.
5 Karansinh Bihola
Head Clerk , Shrimat i Manekba Krushi
Vidhyalaya,
Adala j , Dist : Gandhinagar
6 Jayendrabhai Bhatt
Clerk , Sarvajan ik 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 ad-interim 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 ad- interim relief shall also continue thereafter i.e. after the report of the committee for a further period of two months.
Page 4 of 6HC-NIC Page 4 of 6 Created On Sat Aug 06 03:34:38 IST 2016 C/SCA/12075/2016 ORDER (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."
5. The petition being undisputedly similar, the observations and directions in paragraph No. 36 to 38, as reproduced above, would govern the present petitioners case also.
6. Interim relief is granted in similar other petitions being Special Civil Application No. 10617 of 2016 and others. Hence, the relief deserves to be granted to the present petitioners on the same lines directing the respondents to pay HRA and CLA at the rate claimed by paying the petitioners putting them to appropriate conditions.
7. Accordingly, it is directed that while the final rights of the petitioners shall be governed by the decision of the state government as directed in Nitinkumar C. Patel (supra), the petitioners shall be paid HRA at 20% and CLA as per basic salary of the petitioners as per the Resolution of 2009 of the State Government, subject to a condition that, the petitioners shall file an undertaking to the effect that if in the event they lose, they will refund the amount with 9% interest.
8. This petition stands disposed of in the above terms. If the petitioners feel dissatisfied ultimately after the decision of the State Government, it will be open for them to avail appropriate legal Page 5 of 6 HC-NIC Page 5 of 6 Created On Sat Aug 06 03:34:38 IST 2016 C/SCA/12075/2016 ORDER remedy in accordance with law.
9. It is clarified that this court has not gone into the merits of the case of the petitioners.
Direct service is permitted.
(N.V.ANJARIA, J.) cmjoshi Page 6 of 6 HC-NIC Page 6 of 6 Created On Sat Aug 06 03:34:38 IST 2016