Gujarat High Court High Court

Vrajlal vs Gujarat on 7 October, 2008

Gujarat High Court
Vrajlal vs Gujarat on 7 October, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12288/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12288 of 2008
 

To


 

SPECIAL
CIVIL APPLICATION No. 12303 of 2008
 

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

VRAJLAL
H MUJPARA - Petitioner(s)
 

Versus
 

GUJARAT
MARITIME BOARD - Respondent(s)
 

========================================== 
Appearance
: 
MR PARESH
UPADHYAY for Petitioner(s) : 1, 
MS SEJAL K
MANDAVIA for Respondent(s) :
1, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 07/10/2008 

 

 
 
ORAL
ORDER

Rule
returnable on 19th November 2008. Pleadings will be
complete on or before 11th November 2008. To be heard
with Special Civil Applications No. 11923 of 2008 and cognate
matters. Ms. Sejal Mandavia, learned advocate appearing for the
respondent waives service of rule.

As
regards the past payment, the recovery pursuant to the impugned order
is stayed. It is made clear that any deduction in the pension will
be subject to the result of these petitions. It ultimately the
petitioners succeed, the respondent authority shall pay the entire
amount within a period of three months from the date of the decision
of the petitions.

(K.

S.Jhaveri,J.)

mary//

   

Top