Gujarat High Court High Court

Pwd vs State on 13 October, 2010

Gujarat High Court
Pwd vs State on 13 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13032/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13032 of 2009
 

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

PWD
EMPLOYEES UNION THRO ITS PRESIDENT & 7 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================Appearance
: 
MR SHALIN N
MEHTA for
Petitioner(s) : 1 - 8. 
MS MANISHA NARSINGHANI, AGP for Respondent
Nos.1 & 2  
RULE SERVED for Respondent(s) : 3 -
4. 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 13/10/2010 

 

ORAL
ORDER

Learned
Assistant Government Pleader Ms. Manisha Narsinghani wants some
time to find out the latest position in view of the averments made in
para 10 of the affidavit-in-reply, which was affirmed on 23.1.2010.

Learned
Assistant Government Pleader may also find out as to what is the
explanation of the respondents on the question as to why, in the same
department, one Division pays applying different criteria, whereas
other Division pays applying some other criteria.

S.O.

to 19th October 2010.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top