Gujarat High Court High Court

Smt.Bhartiben vs Administrator on 21 January, 2010

Gujarat High Court
Smt.Bhartiben vs Administrator on 21 January, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9238/1994	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9238 of 1994
 

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


 

SMT.BHARTIBEN
WD/ LALSINGH D.CHAUHAN - Petitioner(s)
 

Versus
 

ADMINISTRATOR,BAGASARA
NAGAR PALIKA & 2 - Respondents
 

=========================================
 
Appearance : 
MR
DG CHAUHAN for
Petitioner(s) : 1, 1.2.1,1.2.2  
MR D D VYAS for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 21/01/2010 

 

ORAL
ORDER

Learned
counsel, Mr. Dhaval Vyas, appearing for the respondent-Municipality,
stated, on instructions of the Chief Officer who is personally
present in the Court, that the remaining amounts of retiral dues
shall be paid to the petitioner by 01.02.2010 with interest as may be
applicable under the Rules. As for the deduction effected from the
pension payable to the petitioner, he would take necessary
instructions and place on record the relevant material, if necessary
to justify or show the legality of the deductions already effected.
It was also assured on instructions that necessary steps will be
taken to see that final amount of pension shall be fixed, if it is
required to be paid, as expeditiously as practicable and the due
amount of monthly pension shall be deposited in the account of the
petitioner in the first week of every calender month.

Learned
counsel, Mr. Chauhan appearing for the petitioner reiterated his
grievance that the amounts already deducted from the pension were
illegal deductions and the petitioner was required to be paid such
amounts with interest.

Therefore,
the legal issues involved in the matter are required to be heard and
decided. For final disposal of the petition, S.O. to
16.02.2010 by consent and on the understanding that the record
shall be put in order and completed with affidavits and documents, if
any are to be filed.

(D.H.Waghela,
J.)

Jyoti

   

Top