Gujarat High Court Case Information System
Print
SCA/4155/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4155 of 2010
=========================================================
RAICHAND
KESHAVLAL JOSHI - Petitioner(s)
Versus
DIVISIONAL
DIRECTOR - Respondent(s)
=========================================================
Appearance :
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1,
MR HARDIK
C RAWAL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/07/2010
ORAL
ORDER
1. Mr.
P.P. Majmudar, learned counsel for the petitioner, states that the
the respondent-Corporation has made part-payment of the outstanding
amount. However, the said statement is disputed by Mr. Hardik C.
Rawal, learned counsel appearing on behalf of the
respondent-Corporation, on the ground that the payment received by
the petitioner, is the actual amount, which the petitioner is
entitled to receive.
2. However,
Mr. Majmudar states that the petition may be disposed of by granting
a liberty to the petitioner to make appropriate representation before
the respondent-authority or to file appropriate proceeding before the
competent Court in respect of his claim of salary and interest on the
delayed payment. Orders accordingly.
3. Consequently,
the petition stands disposed of. Notice is discharged.
[K.
S. JHAVERI, J.]
Pravin/*
Top