Gujarat High Court Case Information System
Print
SCA/12318/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12318 of 2008
==========================================
CHANDUBHAI
RANCHODBHAI GOHEL - Petitioner(s)
Versus
GUJARAT
MARITIME BOARD - Respondent(s)
==========================================
Appearance
:
MR PARESH
UPADHYAY for Petitioner(s) : 1,
MS SEJAL K
MANDAVIA for Respondent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/10/2008
ORAL
ORDER
Rule
returnable on 19th November 2008 qua prayers in para 7(A),
(C ), (D), (E), (F) & (G). To be heard with Special Civil
Applications No. 11923 of 2008 and cognate matters. Pleadings are
complete on or before 11th November 2008. Ms. Sejal
Mandavia, learned advocate appearing for the respondent waives
service of rule.
As
regards the past payment, the recovery pursuant to the impugned order
is stayed. It is made clear that any deduction in the pension will
be subject to the result of these petitions. It ultimately the
petitioners succeed, the respondent authority shall pay the entire
amount within a period of three months from the date of the decision
of the petitions.
(K.S.Jhaveri,J.)
mary//
Top