Gujarat High Court Case Information System
Print
MCA/1755/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1755 of 2011
In
SPECIAL
CIVIL APPLICATION No. 11121 of 2009
=========================================================
SHASHIKANT
SHANTILAL PATEL - Applicant(s)
Versus
S
J DESAI - STATE OF GUJARAT & 1 - Opponent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Applicant(s) : 1,
NOTICE
NOT RECD BACK for Opponent(s) : 1 - 2.
MS MOXA
THAKKAR, AGP FOR
GOVERNMENT
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 27/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
basis of the present petition is the order dated 28.4.2010 passed by
this Court in Special Civil Application No.11121 of 2009, whereby
the consequential benefits were ordered to be given effect and to be
paid to the petitioner within four months from the said order.
In
response to the process issued by this Court, Ms.Moxa Thakkar,
learned AGP places on record the order dated 23.4.2010 passed by the
State Government, whereby the pay was revised and the arrears were
also paid to the petitioner of Rs.62,881/-. She also states that
the interest of Rs.27,261/- has also been paid and she places on
record copy of the cheque. She further places on record the order
dated 26th September, 2011, whereby the pay has been
further revised as per the scale prevailing and she states that the
pension is yet to be revised. She further states, under the
instructions of Mr.N.N.Vasava, Executive Engineer, that the
necessary orders for revision of pension and the consequential
payment of arrears shall be passed and paid to the petitioner within
a period of two months from today.
Under
these circumstances, we find that the present proceedings are not
required to be continued further, except with the direction that the
respondent authority shall comply with the declaration made before
this Court.
Disposed
of accordingly. Liberty to apply in the event the declaration made
and the direction given are not complied with.
(Jayant Patel, J.)
(R. M. Chhaya, J.)
vinod
Top