Gujarat High Court High Court

Ahmedabad vs Vishwershkumar on 27 June, 2008

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