Gujarat High Court
Jyotiben vs State on 22 November, 2010
Gujarat High Court Case Information System
Print
SCA/6161/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6161 of 2010
=========================================================
JYOTIBEN
H PALA - Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MS.
KRUTI M SHAH for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1, 3,
NOTICE SERVED for Respondent(s) : 2, 6,
MR
PREMAL R JOSHI for Respondent(s) : 4 - 5.
DS AFF.NOT FILED (N) for
Respondent(s) :
7,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 22/11/2010
ORAL ORDER
Ms.Kruti
M. Shah, learned counsel for the petitioner submits that as recorded
in order dated 25.10.2010, the petitioner has received provisional
pension. However, the other grievances such as refixation of pay in a
higher scale, final pension on the basis of the refixed pay and
benefits of House Rent Allowance, Leave Encashment etc. are still to
be redressed. Mr.Anand L. Sharma, learned Assistant Government
Pleader submits that some time may be granted in order to enable him
to take instructions regarding these aspects. List on 30.11.2010.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top