Gujarat High Court High Court

Sangada vs State on 1 September, 2010

Gujarat High Court
Sangada vs State on 1 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/167/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 167 of 2010
 

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

 

SANGADA
SHANTABEN LALJIBHAI ASSISTANT TEACHER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LALIT K BABULKAR for
Petitioner(s) : 1, 
MR NIRAG PATHAK, AGP for Respondent(s) : 1, 
DS
AFF.NOT FILED (R) for Respondent(s) : 2, 5, 
RULE SERVED BY DS for
Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 01/09/2010 

 

ORAL
ORDER

It
is painful that a teacher, after serving for the entire life, has to
come to this Court for non-payment of the retiral dues. Some solace
can be taken from the fact that majority of the amount has already
been paid but then it was paid only in the year 2010 starting from
6th August 2010 to 30th August 2010 though the
petitioner retired on 6 th
November 2006.

Learned
advocate for the petitioner submitted that the petitioner is not yet
paid the amount of G.P.F. Learned AGP Mr.Pathak submitted that the
case is under audit and soon the audit is over, the amount will be
paid.

This
is no solace that it will be paid on completion of the audit.

The
matter is adjourned to 13 th
September 2010. By that date, the concerned officer shall see
to it that the amount of G.P.F. is paid to the petitioner by an
Account Payee Cheque.

(Ravi
R.Tripathi, J.)

/moin

   

Top