Gujarat High Court High Court

Narsingbhai vs State on 23 October, 2008

Gujarat High Court
Narsingbhai vs State on 23 October, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/926320/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9263 of 2008
 

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

 

NARSINGBHAI
REVABHAI CHAUDHARI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
PRACHI UPADHYAY for
Petitioner(s) : 1, 
MS KRINA CALLA, ASST GOVERNMENT PLEADER for
Respondent(s) : 1 - 2, 4, 
NOTICE SERVED BY DS for Respondent(s) :
1 - 6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/10/2008 

 

 
 
ORAL
ORDER

1. By
way of this petition, the petitioner has prayed to direct the
respondents to treat the period of suspension from 18.03.1993 to
31.05.1997 as duty period for all purposes with all consequential
benefits including fixation of pay and revision/finalisation of
pension and arrears flowing therefrom.

2. Heard
learned advocates, Ms. Prachi Upadhyay and Ms. Krina Calla for the
respective parties. Pursuant to the order dated 18.09.2008 passed by
this Court, appropriate order has been passed by the concerned
authority and the same has been communicated to the authority under
whom the petitioner was working. The said order dated 22.10.2008 is
taken on record.

3. In
that view of the matter, the concerned authority is directed to
comply with the said order. The payment shall be made to the
petitioner within a period of four weeks from today. In view of the
fact that the delay is on the part of the State Government, the
statutory interest which is required to be paid to the petitioner as
per Annexure H at page 128 to the petition, shall be calculated
within a period of four weeks from today and payment shall be made
forthwith. Even thereafter if any grievance exists, it will be open
to the petitioner to challenge the same in accordance with law. With
the above directions, petition stands disposed of. Direct service is
permitted.

(K.S.

JHAVERI, J.)

Divya//

   

Top