Gujarat High Court Case Information System
Print
SCA/9995/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9995 of 2010
=========================================================
PWD
EMPLOYEES UNION & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MS
VIRAJ S FOZDAR for Petitioner(s) : 1 - 2.
MR NK RAVAL AGP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 26/08/2010
ORAL
ORDER
1. The
petitioners are aggrieved by non-application of Government Resolution
dated 24.8.2009 to them, by the respondent-authorities. In this
regard, a representation is made by the petitioners on 27.1.2010,
which is awaiting decision at the end of the respondent-authorities.
2. The
case of the petitioners is that the benefits that they are claiming,
have been extended to other similarly situated employees. In this set
of circumstances, the petition is disposed of with a direction to the
respondent-authorities to take decision on the representation dated
27.1.2010, if the decision is not already taken, in accordance with
law and expeditiously, but not later than eight weeks from the date
of receipt of writ of this order. The petition stands disposed of
accordingly. Direct Service is permitted.
[K.S.
JHAVERI, J.]
/phalguni/
Top