Gujarat High Court High Court

Jayshriben vs State on 23 June, 2010

Gujarat High Court
Jayshriben vs State on 23 June, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7139/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7139 of 2010
 

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


 

JAYSHRIBEN
G NAVADIYA & 4 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT TO BE SERVED THRO' SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DHARMESH V SHAH for Petitioner(s) : 1 - 5. 
MR JK SHAH AGP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 23/06/2010 

 

 
ORAL
ORDER

1. Heard
Mr. Pujara learned counsel for the petitioners.

Rule
returnable on 20.01.2011. To be heard along with Special Civil
Application No. 1485 of 2010. The interim relief as prayed for by
the petitioners cannot be granted, as it would amount to allowing the
petition, at this stage. However, it is clarified that if,
ultimately, the petitioners succeed in the present proceedings, the
respondent-authority shall pay the amount, which the petitioners are
entitled, within a period of six weeks from the date of decision of
this Court.

2. The
aforesaid order has been passed in view of the fact that if interim
relief as prayed for is granted, then it would be difficult for the
petitioners to make repayment of the amount as it will have to be
recovered from their retiral and / or pensionary benefits, if they
fail in the present proceedings. Therefore, it would be appropriate
that the amount in question is retained by the Government until the
final outcome in the present proceeding. It is, however, observed
that if, ultimately, the impugned order is found to be patently
illegal, the petitioners shall be entitled to receive interest on the
said amount at the rate which may be prevailing at the relevant time.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top