Gujarat High Court Case Information System
Print
SCA/3246/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3246 of 2009
=========================================================
MITHABHAI
AAMBABHAI MORE & 18 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
AJ SHASTRI for
Petitioner(s) : 1 - 19.
MS JIRGA JHAVERI, ASST. GOVERNMENT PLEADER
for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2,
NOTICE
SERVED BY DS for Respondent(s) : 2,
MR GAURANG H BHATT for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/10/2011
ORAL
ORDER
Heard
learned Advocates for the parties.
Learned
Advocate for the respondents are directed to address the basic issue
about ceiling limit of 45% of expenses in the case of establishment
of Municipality in light of the decision dated 10.03.2011 of
Division Bench of this Court in Special Civil Application
No.2274/2008 and allied matters; and to file a reply whether after
excluding the expenses of salary and other allowance of daily rated
workmen who were not a part of the regular establishment and whether
the expenditure of the establishment crosses the ceiling limit of
45% or not in the relevant years for which the benefits of 5th
payscale are claimed?
S.O.
to 19th October, 2011.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top