Gujarat High Court
Kantubhai vs State on 5 July, 2011
Gujarat High Court Case Information System
Print
SCA/15480/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15480 of 2010
=========================================================
KANTUBHAI
GAJLABHAI CHAUDHARY - Petitioner(s)
Versus
STATE
OF GUAJART THROUGH SECRETARY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
AV PRAJAPATI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2,4 - 5.
MR HS
MUNSHAW for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 05/07/2011
ORAL
ORDER
Learned
advocate Mr. A.V. Prajapati, appearing on behalf of petitioner has
made statement before this Court that petitioner has received all the
retirement benefits from respondents, but now only question of
interest remains because of delay in payment made by respondents.
Further question remains to be examined is that difference of pension
amount on the basis of revision of pay is also not paid to the
petitioner. Even arrears of pension amount is also not paid. Let
for that, other side may file affidavit in reply on or before 21st
July,2011.
(H.K.RATHOD,J.)
Vahid
Top