Gujarat High Court
Vanmalidas vs State on 8 July, 2011
Gujarat High Court Case Information System
Print
SCA/12677/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12677 of 2001
=========================================================
VANMALIDAS
ODHAVJI LAKHANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NIRAJ V ASHAR for
Petitioner(s) : 1,
MS MAITHILI MEHTA ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2 - 3.
MR
ASIT B JOSHI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 08/07/2011
ORAL
ORDER
Learned
Assistant Government Pleader has produced the resolution dated 6th
April, 2002 giving benefit of pension to those teachers retired on
1st
January, 1997 and thereafter.
Learned
advocate for the petitioner seeks time of two weeks for gathering
requisite information as also to seek instructions from his client.
List
the matter on 22nd
July, 2011.
[Ms.
Sonia Gokani, J.]
Amit
Top