Gujarat High Court High Court

Kantubhai vs State on 11 November, 2011

Gujarat High Court
Kantubhai vs State on 11 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15480/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15480 of 2010
 

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

 

KANTUBHAI
GAJLABHAI CHAUDHARY - Petitioner(s)
 

Versus
 

STATE
OF GUAJART THROUGH SECRETARY & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AV PRAJAPATI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2,4 - 5. 
MR HS
MUNSHAW for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 27/09/2011 

 

 
ORAL
ORDER

1. Heard
the learned advocate for the parties.

2. Leave
to join the Additional Treasury Officer (Pension), District Treasury
Office, Multi-storeyed Building, C-Block, Surat, as party respondent
no. 6.

3. Respondent
no. 6, a newly joined party, is to answer that why interest at the
rate of 9% be not awarded to the petitioner because of delay on the
part of his office to take decision.

4. Copy
of this order be given to the learned AGP for necessary compliance.

SO
to 10.10.2011.

[ANANT
S. DAVE, J.]

mandora/

   

Top