Gujarat High Court Case Information System
Print
SCA/6518/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6518 of
2011
=========================================================
STATE
OF GUJARAT - THROUGH DEPUTY DIRECTOR - Petitioner(s)
Versus
NIRMLABEN
JIVABHAI - Respondent(s)
=========================================================
Appearance
:
MR
NIRAJ SONI GOVERNMENT PLEADER
for
Petitioner(s) : 1,
MR MURALI N DEVNANI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 02/08/2011
ORAL
ORDER
1. The
matter was already admitted on 15.06.2011 and the ad-interim-relief,
in terms of Para-11(C), was granted on the same day. Notice as to
interim relief was made returnable
on 28th
June, 2011.
2. The learned AGP was
given time to take instructions as to what exact amount, the
respondent will be getting pursuant to order dated 15.07.2011.
The learned AGP is,
yet, to receive instructions.
3. Learned Advocate,
Mr. Murali N. Devnani, for the respondent states that she will be
getting Rs.10,500/- per month.
4. With
this information, the ad-interim-relief granted earlier is CONFIRMED.
Ad-interim-relief to OPERATE till the final disposal
of the petition.
5. The
matter be listed for final hearing, in DUE COURSE.
It
will be open for the learned AGP to pray for early hearing of the
matter.
(RAVI
R.TRIPATHI,J.)
Umesh/
Top