Gujarat High Court High Court

Saiyed vs This on 30 September, 2008

Gujarat High Court
Saiyed vs This on 30 September, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2373/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2373 of 2008
 

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


 

SAIYED
AHMADALI NATHUMIYA - Applicant
 

Versus
 

A
B PATEL - Opponent
 

=========================================================
 
Appearance : 
MR
YN RAVANI for the Applicant. 
MR AJ
DESAI, AGP for the Opponent.
 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

Date
: 30/09/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.N.PATEL)

1. This
application has been preferred to initiate action under the Contempt
of Courts Act,1971, for the alleged breach of the order dated 10th
January,2006 passed by Gujarat Higher Secondary Schools Services
Tribunal at Ahmedabad in Application No.96 of 1999, whereby a
direction was given to the respondent authority that if any
retirement dues remain unpaid to the applicant, it will be paid by
the opponents within 30 days. The applicant has already retired on
31st October,1990.

2. Upon
instructions received from Mr.Ashokbhai Kanaiyalal Rathod, District
Education Officer, Sabarkantha, learned Assistant Government Pleader
Mr.Desai for the respondent submitted that difference of the higher
pay scale will be paid to the applicant within a period of four weeks
from today.

3. In
view of the aforesaid statement made by learned Assistant Government
Pleader, learned counsel for the applicant does not press this
application at this stage.

4. In
view of the statement made by learned counsel for the applicant, this
application is disposed of as not pressed at this stage. Notice is
discharged.

(R.P.Dholakia,J)

(D.N.Patel,J)

*dipti

   

Top