Gujarat High Court Case Information System
Print
SCA/3280/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3280 of 2006
==========================================
VASUDEV
P. GOR - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
==========================================
Appearance
:
MR
IS SUPEHIA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE B.J.SHETHNA
and
HONOURABLE
MR.JUSTICE M.C.PATEL
Date
: 28/02/2006
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE B.J.SHETHNA)
The
petitioner Shri Vasudev P. Gor is a retired Government servant, aged
75. According to him he has no personal interest in the matter, but
he has filed this petition as Public Interest Litigation Petition
pertaining to the payment of interest on the amount of Provident Fund
to the to the Teachers, who retired from service between 1.4.1999 to
31.12.2005 on account of bifurcation of Kheda District into two
districts, namely, Kheda and Anand.
This
cannot be said to be a public interest litigation, therefore, only on
this ground the petition was required to be dismissed. However, we
make it clear that any individual teacher can approach the Court for
the redressal of his/her grievance. With this observation, this
petition is dismissed.
(B.J.SHETHNA,J.)
(M.C.PATEL,
J.)
sas
Top