Gujarat High Court
Kantubhai vs State on 11 November, 2011
Gujarat High Court Case Information System
Print
SCA/15480/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15480 of 2010
=========================================================
KANTUBHAI
GAJLABHAI CHAUDHARY - Petitioner(s)
Versus
STATE
OF GUAJART THROUGH SECRETARY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
AV PRAJAPATI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2,4 - 5.
MR HS
MUNSHAW for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/09/2011
ORAL
ORDER
1. Heard
the learned advocate for the parties.
2. Leave
to join the Additional Treasury Officer (Pension), District Treasury
Office, Multi-storeyed Building, C-Block, Surat, as party respondent
no. 6.
3. Respondent
no. 6, a newly joined party, is to answer that why interest at the
rate of 9% be not awarded to the petitioner because of delay on the
part of his office to take decision.
4. Copy
of this order be given to the learned AGP for necessary compliance.
SO
to 10.10.2011.
[ANANT
S. DAVE, J.]
mandora/
Top