Gujarat High Court High Court

Dalpatbhai vs Director on 8 November, 2011

Gujarat High Court
Dalpatbhai vs Director on 8 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15190/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15190 of 2011
 

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


 

DALPATBHAI
MADHABAHAI WAGHELA & 8 - Petitioner(s)
 

Versus
 

DIRECTOR
OF MUNICIPALITIES & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR TEJAS M BAROT for
Petitioner(s) : 1 - 9. 
None for Respondent(s) : 1 -
2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 08/11/2011 

 

ORAL
ORDER

Draft
amendment granted. To be carried out forthwith.

Heard
Mr. Tejas Barot, learned advocate for the petitioners and it is
submitted that even as per communication dated 5.8.2002 addressed by
Director of Municipalities, State of Gujarat to Chief Officer,
Mahemdabad Municipal Borough, 08 posts in the drainage department
which was sanctioned but could not be filled in and approved due to
financial constraints and further by July, 2004, 16 posts in drainage
department of Municipality are against sanctioned established of the
petitioners who have been appointed and duly qualified claim benefits
of one time measurement as per directions contained in para 53 of
State of Karnataka v. Umadevi (3) [(2006) 4 SCC 1].

Issue
notice returnable on 28th
November, 2011.

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top