Gujarat High Court Case Information System
Print
SCA/10848/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10848 of 2010
=========================================================
KISHORBHAI
H GUSANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
HASIT H JOSHI for
Petitioner(s) : 1,
MR NIRAG PATHAK, AGP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 15/10/2010
ORAL
ORDER
Learned
AGP Mr.Pathak places on record a copy of the letter dated 14th
October 2010 along with the calculation of arrears of Rs.60,828=00
and the calculation of fixation of pension according to the R.O.P.
Rules, 2009 with effect from 1st January 2006. The same
are taken on record.
In
view of the aforesaid communication, a copy of which is given to the
learned advocate Mr.Joshi, the grievance of the petitioner is taken
care of and nothing survives in the matter.
The
petition is disposed of accordingly.
The
Court puts its appreciation for the authorities having redressed the
grievance of the petitioner in an expeditious and positive manner.
Learned AGP was instrumental to the same.
(Ravi
R.Tripathi, J.)
/moin
Top