Gujarat High Court High Court

Arunaben vs President on 15 November, 2011

Gujarat High Court
Arunaben vs President on 15 November, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7397/1999	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7397 of 1999
 

With


 

SPECIAL
CIVIL APPLICATION No. 10443 of 1999
 

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

 

ARUNABEN
WIDOW OF MANUBHAI C. SHAH (MOTHER OF PETITIONER-1). - Petitioner(s)
 

Versus
 

PRESIDENT
MAHEMADABAD NAGAR PALIKA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK R DAVE for
Petitioner(s) : 1,1.2.1  
MR TS NANAVATI for Respondent(s) : 1, 
MR
NJ SHAH, AGP  for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 01/05/2009 

 

 
 
ORAL
ORDER

Mr.T.S.Nanavati,
learned advocate for respondent-Nagarpalika submitted that the
Nagarpalika has made all the payments which are required to be paid
as per their record and calculation. Mr.Dipak Dave, learned advocate
for the petitioner makes a grievance that there has been short
payment so far as gratuity is concerned. Mr.Dave, learned advocate
will supply the statement latest by 4.5.2009 to Mr.T.S.Nanavati,
learned advocate giving the details about the discrepancies and
explaining as to how as per petitioner’s calculation, she is
entitled for higher amount towards gratuity than what has been paid.

Mr.Dave,
learned advocate submitted that the details have already been
supplied and if it is not available with the respondent then he will
again supply the details to Mr.Nanavati. Mr.Nanavati will take
instructions in respect of the discrepancies and inform the Court as
to whether there has been any short payment towards the gratuity
amount or not. If it is noticed that there is short payment, then
Mr.Nanavati will also inform about the time limit by which the same
will be made good.

S.O.

to 7.5.2009.

(
K.M. THAKER, J. )

syed/

   

Top