Gujarat High Court High Court

Kantubhai vs State on 5 July, 2011

Gujarat High Court
Kantubhai vs State on 5 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15480/2010	 2/ 2	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 H.K.RATHOD
		
	

 

 
 


 

Date
: 05/07/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. A.V. Prajapati, appearing on behalf of petitioner has
made statement before this Court that petitioner has received all the
retirement benefits from respondents, but now only question of
interest remains because of delay in payment made by respondents.
Further question remains to be examined is that difference of pension
amount on the basis of revision of pay is also not paid to the
petitioner. Even arrears of pension amount is also not paid. Let
for that, other side may file affidavit in reply on or before 21st
July,2011.

(H.K.RATHOD,J.)

Vahid

   

Top