Gujarat High Court
Joshi vs State on 12 October, 2011
Gujarat High Court Case Information System
Print
SCA/10090/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10090 of 2010
=========================================
JOSHI
RAKESHKUMAR KANTILAL - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MS MAMTA R VYAS for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
MR
HS MUNSHAW for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/10/2011
ORAL
ORDER
When
the matter is called out, learned advocate for the petitioner has
filed a sick note.
The
only question which remains to be considered in this matter is
whether computation of income of monthly pension of Rs.3,432/- and
other terminal dues of Rs.2,35,358/- and income of Rs.11,000/-
derived from the immovable property by the authority can be said to
be in accordance with law and whether the petitioner is entitled to
claim compassionate appointment on the above basis and prevailing
Government policy in this regard.
Stand
over to 10th November, 2011.
[ANANT
S. DAVE, J.]
//smita//
Top