Gujarat High Court High Court

Jyotiben vs State on 27 September, 2010

Gujarat High Court
Jyotiben vs State on 27 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6161/2010	 2/ 2	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
: 
MR MP SHAH for Petitioner(s) :
1,MS. KRUTI M SHAH for Petitioner(s) : 1, 
MS MANISHA
NARSINGHANI, AGP 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
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 27/09/2010 

 

 
ORAL
ORDER

1.0 The
Court deems it proper to place its appreciation on record for the
promptness with which, the office of the Local Fund, has acted in the
matter.

2.0 Learned
Assistant Government Pleader Ms. Manisha Narsinghani places on record
a copy of communication dated 23rd September 2010, along
with copy of the Pension Orders (CVP) dated 22nd September
2010 and also Gratuity Payment Order dated 22nd September
2010.

3.0 The
learned advocate for the petitioner wants some time to get
instructions from the petitioner that these orders are received by
her.

4.0 At
the request of learned advocate for the petitioner, the
matters are kept on 30th September 2010.

[
Ravi R. Tripathi, J. ]

hiren

   

Top