Gujarat High Court High Court

General vs J on 9 September, 2011

Gujarat High Court
General vs J on 9 September, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3423/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3423 of 2011
 

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

 

GENERAL
MANAGER - Petitioner(s)
 

Versus
 

J
P SHARMA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Petitioner(s) : 1, 
PARTY-IN-PERSON for Respondent(s) : 1, 
MS
ARCHANA U AMIN for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 22/07/2011 

 

 
 
ORAL
ORDER

Learned Advocate
Ms.Archana Amin for respondent No.2, on instructions from the officer
present in the Court, places on record Office Order dated 29.05.1998,
whereby it is resolved that ceiling of gratuity amount is enhanced to
Rs.2.5 lacs with retrospective effect from 01.04.1995.

Learned Advocate
Mr.Ajay R.Mehta for the petitioner wants some time to take
instructions.

S.O. to 27.07.2011.

For the present,
presence of the officer is not required.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top