Gujarat High Court High Court

Municipal vs State on 27 June, 2008

Gujarat High Court
Municipal vs State on 27 June, 2008
Bench: H.K.Rathod
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8615/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8615 of 2008
 

=========================================================

 

MUNICIPAL
KAMDAR MANDAL THRO. GENERAL SECRETARY, - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO. SECRETARY, & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
HL
PATEL ADVOCATES for
Petitioner(s) : 1, 
MR KRUNAL PANDYA AGP  for Respondent(s) : 1 -
2. 
None for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 27/06/2008 

 

 
 
ORAL
ORDER

1. Heard learned advocate Mr.Ashim Pandya for HL Patel Advocates on behalf of the petitioner and learned AGP Mr.Pandya for respondent Nos.1 and 2.

2. Notice returnable on 28.7.2008.

3. Meanwhile, it is directed to the respondents to maintain status-quo in respect to service condition including the salary of concerned employees working with Siddhpur Municipality till 28.7.2008. Direct service is permitted.

(H.K.Rathod,J.)
(vipul)