Gujarat High Court High Court

Jyotsnaben vs Supdt on 7 September, 2011

Gujarat High Court
Jyotsnaben vs Supdt on 7 September, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13154/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13154 of 2011
 

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


 

JYOTSNABEN
SHAH - Petitioner(s)
 

Versus
 

SUPDT
ENGINEER (ROADS & BUILDING) CITY CIRCLE & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
NIRAL R MEHTA for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/09/2011 

 

ORAL
ORDER

Learned
advocate for the petitioner, on instructions, submits that for delay
of about 17 years in approaching this Court, the petitioner would not
claim any interest over the pensionary dues, if ultimately he is
found eligible for the same.

In
view of the above, issue Rule returnable on 29th
September, 2011.

[Anant
S. Dave, J.]

*pvv

   

Top