Gujarat High Court High Court

Jethabhai vs District on 23 October, 2008

Gujarat High Court
Jethabhai vs District on 23 October, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/763820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7638 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 8654 of 2006
 

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

 

JETHABHAI
VIRABHAI PARMAR - Petitioner(s)
 

Versus
 

DISTRICT
PRIMARY EDUCATION OFFICER & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GIRISH M DAS for
Petitioner(s) : 1, 
MS RV ACHARYA for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
MS KRINA CALLA, ASST GOVERNMENT PLEADER for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/10/2008 

 

 
 
ORAL
ORDER

Heard.

In view of the affidavit-in-reply filed by the respondent no.1 in
this application, the provisional pension of the applicant is fixed.
It will, however, be open to the applicant to challenge the order
dated 09.11.2006 referred in the affidavit-in-reply. The provisional
pension which is fixed shall be subject to the result of the main
matter. With the above clarification, civil application stands
disposed of.

(K.S.

JHAVERI, J.)

Divya//

   

Top