Gujarat High Court High Court

====================================== vs None For on 26 April, 2010

Gujarat High Court
====================================== vs None For on 26 April, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/96/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 96 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4775 of 2008
 

With


 

CIVIL
APPLICATION No. 408 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 96 of 2010
 

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

VARSHABEN
JAYANTILAL PARMAR 

 

Versus
 

LEGISLATIVE
AND PARLIAMENTARY AFFAIRS DEPARTMENT AND OTHERS
 

====================================== 
Appearance
: 
MR BS BRAHMBHATT for
Appellant. 
None for Respondent Nos.1 - 2. 
MS MOXA THAKKAR, AGP
for Respondent No.3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 26/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

After
perusal of provisions of Clause 88 of the Family Pension Scheme of
1972, learned counsel, Mr.Brahmbhatt did not press the appeal for any
order on merits. Accordingly, it is disposed. Civil Application
would not survive and accordingly stands disposed.

(D.H.Waghela,
J.)

(M.D.Shah,
J.)

*malek

   

Top