Gujarat High Court High Court

Dinbala vs State on 11 October, 2011

Gujarat High Court
Dinbala vs State on 11 October, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15816/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 15816 of 2010
 

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

DINBALA
SURABHAI ZALA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================
 
Appearance : 
MR
VIMAL M PATEL for Petitioner(
 

Mr.
Nirag Pathak, AGP, for respondent No.
1 - 5. 
MR PARITOSH CALLA for Respondent(s) : 6 -
7. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 11/10/2011 ORAL ORDER

Heard
the learned counsel for the petitioner and the learned AGP. Mr.
Paritosh Calla, learned counsel for respondent Nos. 6 and 7 has filed
sick note.

In
spite of the order dated 20th September 2011 passed by
this Court, it appears that respondent Nos. 6 and 7 remained
unrepresented since the learned counsel for respondent Nos. 6 and 7
has filed sick note.

Learned
AGP has produced on record Pension Payment Order dated 30th
September 2011 by which only the amount of gratuity is determined,
but no final amount of pension after permissible revision of
pay-scale to the petitioner is fixed.

Necessary
compliance of the order dated 20th September 2011 be made
by the School Authority forthwith, and, in case if some lacuna is
noticed by the Local Fund Office of Rajkot, the final decision be
taken on or before 9 th
November 2011, failing which, the Principal of the School,
respondent No.6 herein, will be directed to personally remain present
before this Court.

S.O.

to 9th November 2011. Direct
service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top