Gujarat High Court
Shree vs State on 15 June, 2010
Gujarat High Court Case Information System
Print
SCA/2492/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2492 of 2009
With
SPECIAL
CIVIL APPLICATION No. 13367 of 2009
With
CIVIL
APPLICATION No. 3361 of 2010
In
SPECIAL CIVIL APPLICATION No. 2492 of 2009
With
SPECIAL
CIVIL APPLICATION No. 1 of 2010
=========================================
SHREE
YOGKSHEM FOUNDATION FOR HUMAN DIGNITY - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
DJ BHATT for
Petitioner(s) : 1,
MR KB TRIVEDI, AG for Respondent(s) : 1 -
3.
NOTICE SERVED for Respondent(s) : 4,
MR PS CHAMPANERI for
Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/06/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
affidavit filed by the State enclosing copy of the recent decision
increasing the fixed wages of employees, counsel for the petitioners
sought and are allowed a week’s time to file affidavit in rejoinder.
Post the matters on 25th June 2010 on the 1st
Board.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top