Gujarat High Court High Court

Kishorbhai vs State on 4 July, 2011

Gujarat High Court
Kishorbhai vs State on 4 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10848/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 10848 of 2010
 

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

 

KISHORBHAI
H GUSANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASIT H JOSHI for
Petitioner(s) : 1, 
MR NIRAG PATHAK, AGP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 15/10/2010 

 

ORAL
ORDER

Learned
AGP Mr.Pathak places on record a copy of the letter dated 14th
October 2010 along with the calculation of arrears of Rs.60,828=00
and the calculation of fixation of pension according to the R.O.P.
Rules, 2009 with effect from 1st January 2006. The same
are taken on record.

In
view of the aforesaid communication, a copy of which is given to the
learned advocate Mr.Joshi, the grievance of the petitioner is taken
care of and nothing survives in the matter.

The
petition is disposed of accordingly.

The
Court puts its appreciation for the authorities having redressed the
grievance of the petitioner in an expeditious and positive manner.
Learned AGP was instrumental to the same.

(Ravi
R.Tripathi, J.)

/moin

   

Top