Gujarat High Court Case Information System
Print
CA/7995/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 7995 of 2011
In
SPECIAL
CIVIL APPLICATION No. 6353 of 2002
=====================================
ISHWARBHAI
CHHANABHAI PATEL & 20 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=====================================
Appearance
:
MR YH VYAS for Petitioner(s) :
1 - 21.MR MUKESH H RATHOD for Petitioner(s) : 1 - 21.
MR NIRAG
PATHAK, AGP for Respondent(s) : 1 - 2.
MR RS SANJANWALA for
Respondent(s) : 3 - 4.
MR DEEPAK P SANCHELA for Respondent(s) : 3
- 4.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 12/08/2011
ORAL
ORDER
1.0 Director
of Municipalities was expected to report day to day progress in the
matter. Learned Assistant Government Pleader Mr. Pathak, instructed
by the Deputy Director of Municipalities, apprises the Court that
there is positive development in the matter and as many as 21 workmen
have accepted the compromise, whereby, they are given the benefits of
permanency w.e.f. 1st January 2011 in Regular Pay-scale.
2.0 Learned
advocate Mr. DP Sanchela has filed Sick Note.
3.0 Let
the matter be listed on 18th August 2011.
3.1 To
be heard with the main matter being Special Civil Application No.
6353 of 2002, which is at Sr. No. 33 on board today.
[
Ravi R. Tripathi, J. ]
hiren
Top