Gujarat High Court High Court

Ashok vs State on 23 September, 2010

Gujarat High Court
Ashok vs State on 23 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8896/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8896 of 2010
 

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

ASHOK
T CHAWLA (SENIOR CITIZEN) - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
PARTY-IN-PERSON for
Petitioner(s) : 1, 
MR JK SHAH, AGP for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1, 
MR HS MUNSHAW for Respondent(s) :
2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 23/09/2010 

 

 
ORAL
ORDER

1.0 Learned
Assistant Government Pleader Mr. Shah acted promptly and utilized the
time for communicating the matter with the responsible authorities.

1.1 The
Court puts its appreciation on record.

2.0 The
learned Assistant Government Pleader made available for perusal a
copy of communication dated 22nd September 2010 with
regard to the grant of ‘deemed date’ and also a copy of communication
dated 21st September 2010, which deals with the grant of
‘Higher Pay-scale’. Both these communications are taken on record.

3.0 Learned
advocate Mr. Munshaw is in receipt of the communication dated 21st
September 2010 only yesterday i.e. on 22nd September 2010.

3.1 Learned
advocate Mr. Munshaw, taking instructions, states that the matter
will be pursued under the supervision of a responsible officer and if
four weeks’ time is granted, all required formalities will be
completed and amount will be paid to the petitioner.

4.0 Taking
into consideration the fact that the payment is sufficiently delayed,
the request is partly allowed. Time is granted up to 15th
October 2010, by which date, the authority shall see to
it that all formalities are completed and amount is paid.

4.1 S.

O. to 15th October 2010.

4.2 A
copy of this order be made available to learned advocate
Mr.

Mushaw for its onward communication for compliance.

[
Ravi R. Tripathi, J. ]

hiren

   

Top