Gujarat High Court Case Information System
Print
SCA/13591/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13591 of 2010
=========================================================
TUSHAR
C SHAH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AS SUPEHIA for
Petitioner(s) : 1,
MR LB DABHI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/02/2011
ORAL ORDER
Heard
Mr.A.S.Supehia, learned counsel for the petitioner and Mr.L.B.Dabhi,
learned Assistant Government Pleader. It is submitted by the learned
counsel for the petitioner that though the prayers made in the
petition have been substantially redressed, however, the pension has
not been calculated according to Rule-282 of the Bombay Civil Service
Rules and the State Government has not clarified this aspect in the
affidavit-in-reply
filed by it.
Rule
returnable on 25.4.2011.
The
learned Assistant Government Pleader may file a short affidavit
regarding the provisions of law, under which the pension of the
petitioner has been calculated.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top