Gujarat High Court
Gulam vs Radhanpur on 8 October, 2008
Gujarat High Court Case Information System
Print
CA/1177120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11771 of 2008
In
SPECIAL
CIVIL APPLICATION No. 10891 of 2008
=========================================================
GULAM
RASUL H. SHAIKH & 5 - Petitioner(s)
Versus
RADHANPUR
MUNICIPALITY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HS MUNSHAW for
Petitioner(s) : 1 - 6.
MR DEEPAK P SANCHELA for Respondent(s) :
1,
None for Respondent(s) : 2,
MR HH PARIKH AGP for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/10/2008
ORAL
ORDER
RULE.
Learned counsel for the respective parties waive service of rule. To
be heard with the main matter.
In
the meanwhile, it is directed that the respondents will not change
the service conditions, including the pay-scales of the applicants,
in any manner whatsoever.
[K.
S. JHAVERI, J.]
Pravin/*
Top