Gujarat High Court High Court

Surat vs Municipal on 7 July, 2011

Gujarat High Court
Surat vs Municipal on 7 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/538/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 538 of 2003
 

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

 

SURAT
MUNICIPAL CORPORATION EMPLOYEES (STAFF) UNION - Petitioner(s)
 

Versus
 

MUNICIPAL
CORPORATION FOR THE CITY OF SURAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CL SONI for
Petitioner(s) : 1, 
MR PRASHANT G DESAI, Sr. Advocate with
Mr.Kaushal Pandya for
Respondents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 07/07/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.C.L.Soni for petitioner and learned Senior
Advocate Mr.Prashant G. Desai with learned advocate Mr.Kaushal Pandya
on behalf of respondents.

2. It
is relevant to note that while issuing notice on 24.1.2003, following
order is passed :

“Notice returnable on
7-2-2003. In the meantime, by way of interim order, it is
directed that the action of the respondents of passing the
resolution at the meeting dated 27-1-2003 in respect to the
recommendation of the Standing Committee (copy whereof is produced
at Annexure “A”) is not stayed, but the same shall
be subject to further orders, which may be passed by this
Court herein after. Direct service today.”

3. In present
matter, affidavit-in-reply is filed by respondent – Assistant
Municipal Commissioner. Against which, rejoinder is also filed by
petitioner. Therefore, considering the pleadings as well as
submissions made by both learned advocates
appearing on behalf of respective parties, the question raised and
involved in present petition requires detailed examination. Hence,
Rule. Expedited.

[
H.K.RATHOD, J. ]

(vipul)

   

Top