Gujarat High Court High Court

Jyotiben vs State on 22 November, 2010

Gujarat High Court
Jyotiben vs State on 22 November, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6161/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6161 of 2010
 

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

 

JYOTIBEN
H PALA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS.
KRUTI M SHAH for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 3, 
NOTICE SERVED for Respondent(s) : 2, 6, 
MR
PREMAL R JOSHI for Respondent(s) : 4 - 5. 
DS AFF.NOT FILED (N) for
Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 22/11/2010  
ORAL ORDER

Ms.Kruti
M. Shah, learned counsel for the petitioner submits that as recorded
in order dated 25.10.2010, the petitioner has received provisional
pension. However, the other grievances such as refixation of pay in a
higher scale, final pension on the basis of the refixed pay and
benefits of House Rent Allowance, Leave Encashment etc. are still to
be redressed. Mr.Anand L. Sharma, learned Assistant Government
Pleader submits that some time may be granted in order to enable him
to take instructions regarding these aspects. List on 30.11.2010.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top