Gujarat High Court High Court

D vs Union on 27 August, 2008

Gujarat High Court
D vs Union on 27 August, 2008
Author: A.L.Dave,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1071620/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10716 of 2008
 

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

D
P NEGI - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
PARESH UPADHYAY for Petitioner(s) : 1, 
None for Respondent(s) : 1
- 4. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 27/08/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

In
identical situation, this Court passed an order on 21-11-2005 in
Special Civil Application No.22482 of 2005, which reads as under:

Rule,
Subject to hearing other side, respondents are directed not to shift
petitioner from General Provident Fund to Contributory Provident Fund
and disallow pensionary benefits till cause is shown and this court
directs otherwise.

This
being a similar matter, the above order will apply to the present
petitioner as well. Hence to be implemented by the respondents.

Let
this matter be listed alongwith Special Civil Application No.22482 of
2005 and allied matters.

(A.L.Dave,J)

(Smt.Abhilasha
Kumari,J)

arg

   

Top