Gujarat High Court High Court

Bipinchandra vs State on 18 January, 2011

Gujarat High Court
Bipinchandra vs State on 18 January, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3246/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3246 of
2001 
=========================================================

 

BIPINCHANDRA
A UCHAT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
RULE SERVED for Respondent(s) : 4 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 18/01/2011 

 

ORAL
ORDER

Present
petition is filed with a request for payment of interest in view of
delay in payment of retiral benefits. The petitioner has claimed that
the delay in the range of four months to three and half years has
been caused in payment of diverse retiral benefits like amount
towards provident fund, difference in salary payable upon
implementation of 5th Pay Commission, gratuity, pension
etc. The petitioner has, therefore, claimed for interest for the
period of delay.

The
learned advocates for the petitioner and the respondents are not in
position to clarify about the circumstances which occasioned the
delay. Both have prayed for time to take instructions, hence the
hearing of the petition is adjourned.

(K.M.

Thaker, J.)

rakesh/

   

Top