Gujarat High Court High Court

Bhartiben vs Director on 1 August, 2008

Gujarat High Court
Bhartiben vs Director on 1 August, 2008
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7649/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7649 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 5027 of 2008
 

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

 

BHARTIBEN
DAHYABHAI PATEL - Petitioner(s)
 

Versus
 

DIRECTOR
OF PRIMARY EDUCATION & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HJ NANAVATI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
MR
PRANAV V SHAH for Respondent(s) : 2 - 3. 
MR AM PAREKH for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H. SHUKLA
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
 
ORAL
ORDER

1. Heard
Mr. H.J.Nanawati Learned Advocate for the Petitioner,Ms. V.S.Pathak
Learned Government Pleader for Respondent No.1,Mr. Pranav V Shah,
Learned Advocate for Respondents No.2 &3 and Mr. A.M.
Parekh,Learned Advocate for Respondent No.4.

The
Present Civil Application has been filed for necessary orders with
regard to the unpaid salary of the petitioner for the period of
March, 2008.

In
Special Civil Application No. 5027 of 2008, the order of transfer
dated 7/10.3.2008 passed by the District Primary Education Officer,
Surat was challenged. This Court (Coram: Mr. Justice
Anant S.Dave) has passed order dated 24/3/2008,directing the
petitioner to resumed the duties in spite of the order dated
7/10.3.2008.

In
view of the direction contained in the aforesaid order dated
24/3/2008 of the high court, the respondent No. 1 and 2 are directed
to take necessary steps for the payment of the salary of the
petitioner for the period of March-08, in accordance with Law within
a period of one month from the date of receipt of copy of this
order.

The
present Civil Application accordingly stands allowed.

(Rajesh
H.Shukla,J)

*Shelat

   

Top