Gujarat High Court Case Information System
Print
SCA/3246/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3246 of
2001
=========================================================
BIPINCHANDRA
A UCHAT - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
3.
RULE SERVED for Respondent(s) : 4 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 18/01/2011
ORAL
ORDER
Present
petition is filed with a request for payment of interest in view of
delay in payment of retiral benefits. The petitioner has claimed that
the delay in the range of four months to three and half years has
been caused in payment of diverse retiral benefits like amount
towards provident fund, difference in salary payable upon
implementation of 5th Pay Commission, gratuity, pension
etc. The petitioner has, therefore, claimed for interest for the
period of delay.
The
learned advocates for the petitioner and the respondents are not in
position to clarify about the circumstances which occasioned the
delay. Both have prayed for time to take instructions, hence the
hearing of the petition is adjourned.
(K.M.
Thaker, J.)
rakesh/
Top