Gujarat High Court High Court

Madhavsinh vs Chairman on 17 February, 2011

Gujarat High Court
Madhavsinh vs Chairman on 17 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15720/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15720 of 2010
 

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

 

MADHAVSINH
D DODIA - Petitioner(s)
 

Versus
 

CHAIRMAN
SARDAR SAROVAR NARMADA NIGAM & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DP JOSHI for
Petitioner(s) : 1, 
MR BD KARIA for Respondent(s) : 1 - 2. 
MR JK
SHAH, ASST.GOVERNMENT PLEADER for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 17/02/2011 

 

 
ORAL
ORDER

Mr.B.D.Karia,
learned counsel for respondents Nos.1 and 2 states that the State
Government is to make the payment of the pension, gratuity and other
retiral benefits of the petitioner.

Mr.J.K.Shah,
learned Assistant Government Pleader states, upon instructions from
the Executive Engineer, Meghaninagar, Ahmedabad, that as per letter
dated 9.2.2011, addressed by the Executive Engineer to respondent
No.1 – Nigam, it is the Nigam that has to make the payment of
the pension, gratuity and other retiral benefits of the petitioner,
who was on deputation with the Nigam.

Mr.B.D.Karia,
learned counsel for respondents Nos.1 and 2 prays for time, in order
to take instructions.

List
on 8.3.2011.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top