Gujarat High Court Case Information System
Print
SCA/538/2003 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 538 of 2003
=========================================================
SURAT
MUNICIPAL CORPORATION EMPLOYEES (STAFF) UNION - Petitioner(s)
Versus
MUNICIPAL
CORPORATION FOR THE CITY OF SURAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
CL SONI for
Petitioner(s) : 1,
MR PRASHANT G DESAI, Sr. Advocate with
Mr.Kaushal Pandya for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 07/07/2011
ORAL
ORDER
1. Heard
learned advocate Mr.C.L.Soni for petitioner and learned Senior
Advocate Mr.Prashant G. Desai with learned advocate Mr.Kaushal Pandya
on behalf of respondents.
2. It
is relevant to note that while issuing notice on 24.1.2003, following
order is passed :
“Notice returnable on
7-2-2003. In the meantime, by way of interim order, it is
directed that the action of the respondents of passing the
resolution at the meeting dated 27-1-2003 in respect to the
recommendation of the Standing Committee (copy whereof is produced
at Annexure “A”) is not stayed, but the same shall
be subject to further orders, which may be passed by this
Court herein after. Direct service today.”
3. In present
matter, affidavit-in-reply is filed by respondent – Assistant
Municipal Commissioner. Against which, rejoinder is also filed by
petitioner. Therefore, considering the pleadings as well as
submissions made by both learned advocates
appearing on behalf of respective parties, the question raised and
involved in present petition requires detailed examination. Hence,
Rule. Expedited.
[
H.K.RATHOD, J. ]
(vipul)
Top