Gujarat High Court
Manjulaben vs State on 8 February, 2011
Gujarat High Court Case Information System
Print
CA/12666/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12666 of 2010
In
SPECIAL
CIVIL APPLICATION No. 30973 of 2007
=================================================
MANJULABEN
PUNJALAL DABHI - Petitioner
Versus
STATE
OF GUJARAT & 1 - Respondents
=================================================
Appearance :
MR
TR MISHRA for Petitioner:
MS. MOXA THAKKAR, LD. AGP for Respondent
: 1,
None for Respondent:
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 08/02/2011
ORAL
ORDER
Ms.
Moxa Thakkar, learned AGP submits that the matter be adjourned only
for a day or two, so that appropriate instructions be received as to
the progress in the matter of granting of minimum wages. At her
request, matter is kept on 11/2/2011, with an observation that the
respondent State shall place on record by way of affidavit to be
filed by an officer not below the rank of Deputy Secretary,
indicating the stand of the State in respect of the prayers for
receiving minimum wages.
[
S.R. BRAHMBHATT, J ]
/vgn
Top