Gujarat High Court High Court

Rameshchandra vs State on 25 August, 2008

Gujarat High Court
Rameshchandra vs State on 25 August, 2008
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2534020/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION NO. 25340 OF 2007
 

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

RAMESHCHANDRA
J. JOSHI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & ORS. - Respondent(s)
 

======================================Appearance
: 
Mr. P. V. Hathi for
Petitioner(s). 
Ms. Asmita Patel, AGP for Respondent(s) : 1 -
2. 
None for Respondent(s) : 
3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
ORAL
ORDER

Heard
Ms. Asmita Patel, learned Assistant Government Pleader. She states
that the pension of the petitioner is fixed and an amount of about
Rs.11 Lakhs has been also paid as per the order passed by this Court
on 19th February, 2008 in Special Civil Application
No.25340 of 2007.

Therefore,
further prayers including with regard to the interest, the matter is
required to be heard. Hence, Rule, returnable on 30th
September, 2008.

[Rajesh
H. Shukla, J.]

kamlesh*

   

Top