Gujarat High Court
Minaben vs State on 4 October, 2011
Gujarat High Court Case Information System
Print
SCA/3431/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3431 of 2011
=================================================
MINABEN
WD/O DHARMEDRAGIRI SWAMI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
=================================================
Appearance :
MR
RJ GOSWAMI for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 04/10/2011
ORAL
ORDER
Learned
advocate for the petitioner is directed to produce [i] order dated
29.11.2004 of Gujarat Civil Service Tribunal, Gandhinagar passed in
Appeal No.379 of 2003 whereby the order of compulsory retirement was
substituted with reduction of pay to minimum of his pay scale for 5
years with future effect and [ii] further details about length of
service of husband of the petitioner.
Post
the matter on 19th October, 2011.
[Anant
S. Dave, J.]
*pvv
Top