Gujarat High Court High Court

Mithabhai vs State on 5 October, 2011

Gujarat High Court
Mithabhai vs State on 5 October, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3246/2009	 1/ 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3246 of 2009
 

=========================================================


 

MITHABHAI
AAMBABHAI MORE & 18 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
AJ SHASTRI for
Petitioner(s) : 1 - 19. 
MS JIRGA JHAVERI, ASST. GOVERNMENT PLEADER
for Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2, 
NOTICE
SERVED BY DS for Respondent(s) : 2, 
MR GAURANG H BHATT for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 05/10/2011 

 

 
ORAL
ORDER

Heard
learned Advocates for the parties.

Learned
Advocate for the respondents are directed to address the basic issue
about ceiling limit of 45% of expenses in the case of establishment
of Municipality in light of the decision dated 10.03.2011 of
Division Bench of this Court in Special Civil Application
No.2274/2008 and allied matters; and to file a reply whether after
excluding the expenses of salary and other allowance of daily rated
workmen who were not a part of the regular establishment and whether
the expenditure of the establishment crosses the ceiling limit of
45% or not in the relevant years for which the benefits of 5th
payscale are claimed?

S.O.

to 19th October, 2011.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top