Gujarat High Court High Court

M vs K on 22 September, 2011

Gujarat High Court
M vs K on 22 September, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3774/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3774 of 2011
 

with
 

SPECIAL CIVIL APPLICATION
No. 3790 of
2011 
 
=========================================================

 

M
S UNIVERSITY OF BARODA & 1 - Petitioner(s)
 

Versus
 

K
V R MURTHY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MITUL K SHELAT for
Petitioner(s) : 1 - 2. 
MR RAMNANDAN SINGH for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 2, 
MR PATHAK Ld. AGP for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 22/09/2011 

 

 
 
ORAL
ORDER

Heard
Mr. Mitul K. Shelat learned advocate for petitioner, Mr. Ramnandan
Singh for respondent no. 1 and Mr. Pathak learned AGP for respondent
no. 3.

In
view of the submissions made by Mr. Shelat learned advocate for
petitioner – University that M.S. University, Baroda has
already forwarded the proposal to the State Government in accordance
with law with regard to payment of conveyance/transport allowances
of original applicant pursuant to the original order dated
13.10.2008 passed by the Gujarat Universities Services Tribunal,
Ahmedabad. However,in execution petition filed by the judgment
holder, the Tribunal has directed to comply with the order and to
pay the arrears of conveyance allowance to all, but at the same
time, held that the University is primarily liable to pay such
arrears etc.

Original
order passed by the Tribunal was challenged by the State Government
by filing writ petition and in failing the petition, LPA was filed
which also came to be dismissed and, thus, the order passed by the
Tribunal in original proceedings remained final.

In
the above back-drop of the facts, learned AGP to report this court
about the status of compliance of the order passed by the Tribunal
directing to pay conveyance allowances.

SO
to 10.10.2011. Interim relief granted earlier shall stands continued
till further order.

Copy
of this order be given to learned AGP.

[ANANT
S. DAVE, J.]

mandora/

   

Top