Rajasthan High Court
Banna vs State Of Rajasthan&Ors on 15 January, 2010
In the High Court of Judicature for Rajasthan Jaipur Bench **
Civil Writ Petition No.451/2010
Banna Versus State & Ors
Date of Order ::: 15/01/10
Hon’ble Mr. Justice Ajay Rastogi
Mr. Vijay Pathak, for petitioner
Counsel inter-alia submits that petitioner is working in the cadre of Class IV since 1975 but is still being paid Rs.650/- per month only which is less than minimum wages notified by State Government under Minimum Wages Act.
Issue notice alongwith a copy of this order, returnable within four weeks, as to why petition may not be finally disposed of at admission stage. Notices be given Dasti, if desired. List after service.
(Ajay Rastogi), J.
K.Khatri/p1/451CW2010-Jn15-Is.do