Gujarat High Court High Court

Madhusudan vs State on 28 August, 2008

Gujarat High Court
Madhusudan vs State on 28 August, 2008
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10073/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10073 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 3147 of 2005
 

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

 

MADHUSUDAN
M.PANDIT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MAMTA R VYAS for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
None for Respondent(s) : 3 - 4. 
MS.KRISHNA K.BHATT for
Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 28/08/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Ms. Mamta Vyas and learned AGP Ms. Asmita Patel.
Present Civil Application has been filed for fixing an early date of
hearing and for modification of interim relief for the reasons
mentioned. However, considering the facts, it requires to be heard
at length before the issue can be resolved particularly whether the
case of the petitioner is covered as per the order in SLP by Hon’ble
Apex Court, is required to be considered.

Moreover,
the petitioner is getting pension and prayer is only that he is
getting less pension. Therefore, there are other matters where
pension of similarly situated senior citizens are not even fixed.

In
the circumstances, prayer cannot be granted. Present Civil
Application, therefore, stands disposed of.

(Rajesh
H. Shukla, J.)

vijay*

   

Top