Gujarat High Court High Court

Mrs vs State on 7 September, 2011

Gujarat High Court
Mrs vs State on 7 September, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11453/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11453 of 2006
 

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


 

MRS.
PRATIBHA C. CHAUDHARY - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

========================================= 
Appearance
: 
MR PARESH UPADHYAY for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 1 - 6. 
MR RITURAJ M MEENA for
Respondent(s) : 4, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/09/2011 

 

ORAL
ORDER

The
claim of pension by the petitioner is based on definitions contained
in Chapter II of Rule 9(68) which defines qualifying service and in
detail Rule 25 under Chapter V of the Gujarat Civil Services
(Pension) Rules, 2002 describes types of qualifying service and Rule
26 is about conditions subject to which service qualifies. In
addition to above, Rule 80 under Chapter VIII pertains to regulation
of amount of pensions and gratuity and mode is prescribed about
payment of service gratuity/pension death-cum-retirement gratuity.
It is submitted that despite the deceased employee was on adhoc
basis, the petitioner becomes entitled to receive pension as claimed.

Though
affidavit is filed but no explanation is rendered with regard to the
claim based on the above Rules.

Time
is granted as prayed for. Matter will be heard finally on 20.9.2011.

[ANANT
S. DAVE, J.]

//smita//

   

Top