Gujarat High Court High Court

State vs H on 30 November, 2010

Gujarat High Court
State vs H on 30 November, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12875/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 12875 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1494 of 2010
 

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

 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Petitioner(s)
 

Versus
 

H
D DAVE C/O SUDHANSHU D DAVE - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AL SHARMA, ASST. GOVERNMENT PLEADER
for
Petitioner(s) : 1 - 3. 
MR KB PUJARA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 30/11/2010  
 
ORAL ORDER

Pursuant
to order dated 26.11.2010, an affidavit has been filed by
Mr.M.B.Solanki, Administrative Officer, Medical Education and
Research, Gandhinagar. It is stated therein that the admissible
benefits as per 6th Pay Commission have been granted to
the opponent (original petitioner) and so far as payment of interest
is concerned, the proposal has been sent to the Finance Department
and is under consideration. It is further averred that the same would
take some time, therefore a period of 6 weeks may be granted in order
to complete the formalities.

Mr.K.B.Pujara,
learned counsel for the opponent submits that as per order dated
29.10.2010, the payment of interest was to be made by 25.11.2010, but
the applicants (original respondents) are unnecessarily prolonging
the matter, therefore, some direction may be issued.

Having
heard the learned counsel for the respective parties and in view of
the fact that the proposal regarding payment of interest has been
sent to the Finance Department, it is directed that the respondents
shall complete the entire process and make the payment of the amount
of interest on, or before, 16.12.2010. List on 20.12.2010.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top