Gujarat High Court High Court

B.J vs State on 12 October, 2010

Gujarat High Court
B.J vs State on 12 October, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12230/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12230 of 2007
 

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


 

B.J.
DAVE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PV HATHI for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 07/05/2007 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. P.V. Hathi on behalf of the petitioner.

The
grievance is that though deemed date has been given with effect from
1982 and pay fixation is also made, the difference of arrears of
salary from deemed date to actual date of promotion are not paid to
the petitioner by the respondents. Therefore, the present petition is
filed.

It
is directed to the respondents, by way of interim order, that if any
amount is available legally due and undisputed by the respondent in
respect to granting the benefit of deemed date from 1982 to actual
promotion in 1992, if the petitioner is entitled to the difference of
salary for the aforesaid period, then the same may be paid to the
petitioner before the returnable date.

NOTICE
to the respondents, returnable 25th June 2007.

[H.K.RATHOD,
J.]

mathew

   

Top