Gujarat High Court Case Information System
Print
SCA/3813/2003 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3813 of 2003
For
Approval and Signature:
HONOURABLE
MR.JUSTICE V. M. SAHAI
HONOURABLE
MR.JUSTICE G.B.SHAH
=========================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================
RATANBEN
DAHYABHAI CHAUHAN - Petitioner(s)
Versus
GENERAL
MANAGER & 4 - Respondent(s)
=========================================
Appearance :
MR
DP VORA for the Petitioner.
MR MUKESH A PATEL for the
Respondents.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 01/08/2011
ORAL
JUDGMENT
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI
1. We
have heard Mr.D.P.Vora, learned counsel appearing for the petitioners
and Mr.Mukesh A.Patel, learned counsel appearing for the respondents.
2. The
employee Mr.Dahyabhai Chauhan died in the year 1980. His widow
claimed family pension. However, she has also died in the year 2006.
The heirs have been substituted in this petition. A preliminary
objection has been raised by the learned counsel for the respondents
that remedy of the petitioners lay before Central Administrative
Tribunal as the deceased employee was working with Western Railway.
In this view of the matter, this petition is dismissed on the ground
of alternative remedy before Central Administrative Tribunal. Notice
is discharged.
(V.M.SAHAI,J)
(G.B.SAHAI,J)
***vcdarji
Top