Gujarat High Court Case Information System
Print
SCA/1071620/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10716 of 2008
=====================================================
D
P NEGI - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=====================================================
Appearance :
MR
PARESH UPADHYAY for Petitioner(s) : 1,
None for Respondent(s) : 1
- 4.
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 27/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
In
identical situation, this Court passed an order on 21-11-2005 in
Special Civil Application No.22482 of 2005, which reads as under:
Rule,
Subject to hearing other side, respondents are directed not to shift
petitioner from General Provident Fund to Contributory Provident Fund
and disallow pensionary benefits till cause is shown and this court
directs otherwise.
This
being a similar matter, the above order will apply to the present
petitioner as well. Hence to be implemented by the respondents.
Let
this matter be listed alongwith Special Civil Application No.22482 of
2005 and allied matters.
(A.L.Dave,J)
(Smt.Abhilasha
Kumari,J)
arg
Top