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