Gujarat High Court High Court

P vs Junagadh on 16 March, 2011

Gujarat High Court
P vs Junagadh on 16 March, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2636/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2636 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 9236 of 2010
 

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


 

P
H VACHRAJANI - Appellant(s)
 

Versus
 

JUNAGADH
AGRICULTURAL UNIVERSITY THROUGH REGISTRAR & 1 - Respondent(s)
 

=============================================== 
Appearance
: 
MR IS SUPEHIA for Appellant(s)
: 1, 
MR DG CHAUHAN for Respondent(s) : 1, 
MR BH KHER for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) :
2, 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 16/03/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

1. We
have heard Mr I. S. Supehia, learned counsel for the appellant and Mr
D.G. Chauhan, learned counsel for respondent No.1. Mr Supehia,
learned counsel for the appellant admits that he did argue the matter
on 12.8.2010. But the Court was not convinced so far as the
termination of the appellant is concerned and, therefore, issued
Notice only to ascertain if the post-retiral dues of the petitioner
have been paid or not. On 16.9.2010, Mr Supehia, learned counsel
appeared before the Court and argued the question of post-retiral
dues. Learned Single has passed order on 16.9.2010
directing that the post-retiral dues to be paid to the appellant.
Now it is not open to the learned counsel for the appellant to take
somersault and challenge the termination order which was though
challenged in the writ petition before the learned Single Judge but
was given up.

2.
In case the appellant has not yet made application for releasing his
post-retiral benefits by 30.9.2010, he shall move such an application
within one month from today which shall be considered by the
respondent authorities as directed by the learned single Judge within
a further period of three months.

3. Subject
to the aforesaid observations, this appeal fails and is dismissed
accordingly.

[V
M SAHAI, J.]

[G
B SHAH, J.]

msp

   

Top