Gujarat High Court High Court

Bharatbhai vs Nadiad on 8 November, 2011

Gujarat High Court
Bharatbhai vs Nadiad on 8 November, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/22049/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No.22049 of 2007
 

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

 

BHARATBHAI
RAVJIBHAI DESAI - Petitioner(s)
 

Versus
 

NADIAD
NAGARPALIKA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH H SHAH for
Petitioner(s) : 1, 
None
for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

Date
: 13/09/2007 

 

 
ORAL
ORDER

Heard
learned advocate Mr.Ashish H. Shah for the petitioner.

2. The
grievance of the petitioner is that the pension amount has been
refused by the respondent. Though after issuance of directions by
this Court, a representation was by the petitioner, who retired in
the year 2001, till date the same is not decided by the respondent
Nagarpalika.

3. Therefore,
it is directed to the respondent Nagarpalika to decide the
representation, which is already made by the petitioner, within a
period of one month from the date of receiving copy of this order. If
the the representation is not decided, then this Court will take
serious view of the matter and Nagarpalika will have to face serious
consequence. It is further directed to Nagarpalika to pass
appropriate reasoned order as directed by this Court earlier and not
to pass a reasoned order and to reject the case of the pension is not
enough. Hence, the respondent is directed to pass reasoned order and
communicate the same to the petitioner immediately.

4. In
view of the above observations and directions, the present petition
is disposed of without expressing any opinion on merits. Direct
Service is permitted.

[H.K.RATHOD,
J.]

Rajendra

   

Top