Gujarat High Court Case Information System
Print
LPA/1772/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1772 of 2009
In
SPECIAL CIVIL APPLICATION No. 8744 of 2009
With
CIVIL
APPLICATION No. 10308 of 2009
In
LETTERS PATENT APPEAL No. 1772 of 2009
=============================================
GIRISHBHAI
SHANABHAI PATEL, HEAD CLERK, SHIR BHIKHABHAI - Appellant(s)
Versus
RAISINH
P BHOI - PRINCIPAL OR HIS SUCCESSOR IN THE OFFICE & 1 -
Respondent(s)
=============================================
Appearance :
MR
JAYRAJ CHAUHAN for Appellant(s) : 1,
MR NK MAJMUDAR for
Respondent(s) : 1,
MS TRUSHA PATEL AGP for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/01/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
appearing on behalf of the 1st respondent-College is
allowed time to obtain instructions from its Trust which runs the
College and submit the following information:
(i) In
which post the appellant was appointed and the period of service
rendered in the College.
(ii) What
was the salary paid to him monthly, and the total amount paid while
he was in service.
(iii) Amount,
if any, deducted from salary for any reason, such as detention of
residential quarter beyond the period of removal from service.
Counsel
will also state as to why this Court shall not set aside the portion
of the order by which costs have been imposed on the appellant. The
appeal may be disposed of on the next date.
Post
on 09.02.2010.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top