Gujarat High Court High Court

Vora vs State on 28 January, 2010

Gujarat High Court
Vora vs State on 28 January, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/365/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 365 of 2010
 

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


 

VORA
HEENABEN V & 55 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
M P SHAH for
Petitioner(s) : 1 - 56.MS. KRUTI M SHAH for Petitioner(s) : 1 -
56. 
MS MANISHA NARSINGHANI, AGP for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2, 
SERVED BY RPAD - (N) for
Respondent(s) : 3 - 5. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 28/01/2010 

 

ORAL
ORDER

Draft
amendment submitted today is allowed. It was submitted by learned
counsel, Ms. Shah that all the petitioners and more than thousand
other teachers are going without wages while, according to her
instructions, the Government is withholding the fund which is
earmarked and allocated for the purpose of paying wages to teachers
like the petitioners. Therefore, learned AGP is requested to file
appropriate affidavit-in-reply and take instructions with regard to
the possible arrangement for payment of wages to teachers like the
petitioners. Since the petitioners are stated to be working without
the livelihood, the issue abuts on fundamental rights of the
petitioners enshrined in Article 21 of the Constitution.

S.O.

to 03.02.2010. To be
listed in first board.

(D.H.Waghela,
J.)

Jyoti

   

Top