Gujarat High Court
Jethabhai vs District on 23 October, 2008
Gujarat High Court Case Information System
Print
CA/763820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7638 of 2008
In
SPECIAL
CIVIL APPLICATION No. 8654 of 2006
=========================================================
JETHABHAI
VIRABHAI PARMAR - Petitioner(s)
Versus
DISTRICT
PRIMARY EDUCATION OFFICER & 2 - Respondent(s)
=========================================================
Appearance
:
MR
GIRISH M DAS for
Petitioner(s) : 1,
MS RV ACHARYA for Respondent(s) : 1,
None
for Respondent(s) : 2,
MS KRINA CALLA, ASST GOVERNMENT PLEADER for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/10/2008
ORAL
ORDER
Heard.
In view of the affidavit-in-reply filed by the respondent no.1 in
this application, the provisional pension of the applicant is fixed.
It will, however, be open to the applicant to challenge the order
dated 09.11.2006 referred in the affidavit-in-reply. The provisional
pension which is fixed shall be subject to the result of the main
matter. With the above clarification, civil application stands
disposed of.
(K.S.
JHAVERI, J.)
Divya//
Top