Gujarat High Court Case Information System
Print
SCA/20911/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 20911 of 2006
==========================================
HASMUKHBHAI
SHANTILAL SHAH SON OF SHANTILAL RAICHADBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
==========================================
Appearance
:
MR VASANT S
SHAH for Petitioner(s) : 1,
MS VS PATHAK, AGP
for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 1 -
5.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/07/2008
ORAL
ORDER
This
petition under Article 226 of the Constitution of India was filed by
the petitioner for payment of outstanding retiral dues which remained
unpaid on the ground of pendency of departmental inquiry against the
petitioner.
2. Today,
Shri Vasant Shah, learned advocate appearing for the petitioner has
produced on record the order dated 21st June, 2008 passed
by the Deputy Secretary, Department of Revenue, Government of Gujarat
by which proceedings of departmental inquiry are terminated and final
order of imposing a deduction of Rs.400/- per month for a period of
two years from the monthly pension of the petitioner is passed.
3. The
above order is ordered to be taken on record.
4. Shri
Vasant Shah, learned advocate for the petitioner submits that the
petitioner has accepted the above order and that there will not be
any further challenge.
5. In
view of this statement made by the learned advocate for the
petitioner and acceptance of deduction of Rs.400/- from the monthly
pension for a period of two years by the petitioner, if at all any
retiral dues remain outstanding to the petitioner, as prayed for in
this petition, the same be decided by the competent authority and in
addition to above, it will be open for the petitioner to make a
representation for claiming the retiral benefits within a period of
two weeks from today and the same shall be decided within a period of
8 weeks thereafter. With the aforesaid directions, the petition
stands disposed of. No order as to costs.
(
Anant S. Dave, J. )
hki
Top