Gujarat High Court High Court

Girishbhai vs Raisinh on 27 January, 2010

Gujarat High Court
Girishbhai vs Raisinh on 27 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1772/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1772 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 8744 of 2009
 

With


 

CIVIL
APPLICATION No. 10308 of 2009
 

In
LETTERS PATENT APPEAL No. 1772 of 2009
 

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


 

GIRISHBHAI
SHANABHAI PATEL, HEAD CLERK, SHIR BHIKHABHAI - Appellant(s)
 

Versus
 

RAISINH
P BHOI - PRINCIPAL OR HIS SUCCESSOR IN THE OFFICE & 1 -
Respondent(s)
 

=============================================
 
Appearance : 
MR
JAYRAJ CHAUHAN for Appellant(s) : 1, 
MR NK MAJMUDAR for
Respondent(s) : 1, 
MS TRUSHA PATEL AGP for Respondent(s) :
2, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 27/01/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Counsel
appearing on behalf of the 1st respondent-College is
allowed time to obtain instructions from its Trust which runs the
College and submit the following information:

(i) In
which post the appellant was appointed and the period of service
rendered in the College.

(ii) What
was the salary paid to him monthly, and the total amount paid while
he was in service.

(iii) Amount,
if any, deducted from salary for any reason, such as detention of
residential quarter beyond the period of removal from service.

Counsel
will also state as to why this Court shall not set aside the portion
of the order by which costs have been imposed on the appellant. The
appeal may be disposed of on the next date.

Post
on 09.02.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top