Gujarat High Court High Court

Navinbhai vs State on 3 May, 2010

Gujarat High Court
Navinbhai vs State on 3 May, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/958/2010	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 958 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4430 of 2009
 

With


 

LETTERS
PATENT APPEAL No. 959 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 2558 of 2009
 

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

 

NAVINBHAI
M SHAH - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
TEJAL K SHAH for
Appellant : 1, 
MS MOXA THAKKAR AGP for Respondent No.1 in LPA 958
of 2010                MR NJ SHAH AGP for Respondent No.1 in LPA 959
of 2010 
MR HS MUNSHAW for Respondent : 2, 
None for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 03/05/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
appellants have sought to re-agitate the issue of payment of interest
on account of alleged late payment of retiral dues on the basis of
orders of this Court in Special Civil Application No.8680 of 2002
and allied matters and order dated 21.12.2006 in Special Civil
Application No.26569 of 2006 and allied matters. Admittedly, the
Court has, while making those orders, categorically and consciously
denied the relief of interest on the pensionary benefits to be paid
under those orders. Therefore, no exception could be made to
rejection of the petitions of the present appellants by learned
single Judge by the impugned orders dated 16.7.2009 and 18.6.2009.
Therefore, the appeals are summarily dismissed.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(
M.D.Shah, J.)

(KMG
Thilake)

   

Top