Gujarat High Court
Ahmedabad vs Vishwershkumar on 27 June, 2008
Bench: H.K.Rathod
SCA/5654/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5654 of 2008 ========================================================= AHMEDABAD MUNICIPAL TRANSPORT SERVICE - Petitioner(s) Versus VISHWERSHKUMAR JAGDISHPRASAD - Respondent(s) ========================================================= Appearance : MR HS MUNSHAW for Petitioner(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1, MR YOGENNPANDYA for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 27/06/2008 ORAL ORDER
Learned
Advocate Mr. Pandya for the respondent submits that at the time when
the workman was dismissed from service, he was receiving basic salary
of Rs.1150+ DA of Rs.1829.00 total of which comes to Rs.2979.00.
Therefore, he submits that now to take him back as daily wager on
daily wage basis is not proper. Therefore, he submits that the
corporation should examine this issue and grant proper salary to the
respondent workman. Learned Advocate Mr. HS Munshaw therefore wants
time to verify this aspect. Therefore, matter is adjourned to 8th
July,2008.
(H.K.
Rathod,J.)
Vyas