Gujarat High Court High Court

Anil vs State on 6 April, 2010

Gujarat High Court
Anil vs State on 6 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3548/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3548 of 2010
 

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

 

ANIL
VINODCHANDRA ANJARIA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
IS SUPEHIA for
Petitioner(s) : 1, 
MS KRINA CALLA AGP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/04/2010 

 

 
 
ORAL
ORDER

1.0 The
present petition is filed with a prayer to quash and set aside the
letters dated 15.12.2009 and 03.02.2010 and directing the respondents
to grant pension to the petitioner continuing his entire period of
service from 10.12.1969 to 30.11.2008 as pensionable and to pay the
arrears with 10% interest, with adjustment of Contributory Provident
Fund amount paid to the petitioner.

2.0 From
the record, it is found that the petitioner has not produced the
Government Resolution dated 18.04.2000 of respondent No.2-
Corporation by which the petitioner was finally absorbed in C.P.F
Scheme. In that view of the matter, it will not be appropriate to
entertain this petition at this stage. Hence, petition stands
disposed of with a liberty to file afresh petition producing all the
relevant documents on record.

(K.S.JHAVERI,
J.)

niru*

   

Top