Gujarat High Court Case Information System
Print
SCA/1114/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1114 of 2011
=========================================================
DHARMENDRABHAI
POPATLAL PANDYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
NIKUL K SONI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 03/02/2011
ORAL ORDER
Leave
to amend the cause title of the petition, is granted. The amendment
may be carried out, forthwith.
Heard
Mr. Nikul K. Soni, learned advocate for the petitioner. It is
submitted by him that by way of the impugned order, the pay-scale of
the petitioner is sought to be reduced and recovery is sought to be
effected from him with retrospective effect. It is, however,
submitted that no recovery has been made from the petitioner so far.
The learned advocate for the petitioner contends that this action has
been taken without granting the petitioner an opportunity of hearing.
Notice,
returnable on 24.02.2011.
The
implementation, execution and operation of impugned order dated
13.01.2011 shall remain stayed, till the next date of hearing.
In
addition to the normal mode of service, Direct Service today, is also
permitted.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top