Gujarat High Court High Court

Mahalakshmiben vs State on 30 August, 2010

Gujarat High Court
Mahalakshmiben vs State on 30 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3639/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3639 of 2010
 

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


 

MAHALAKSHMIBEN
J PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MS
GR VIJAYALAKSHMI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 3. 
MR HS MUNSHAW
for Respondent(s) : 2 - 3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 30/08/2010 

 

 
 
ORAL
ORDER

Learned
Advocate for the petitioner invited attention of the Court to
Annexure-E, page No.63. Learned Advocate wants time to produce the
original thereof.

The submission
of the learned Advocate for the petitioner is that even in this
document Annexure-E, the authorities have shown the petitioner to
have retired voluntarily. If that is so, the petitioner is entitled
to post-retiral benefits.

S.O. to
13.09.2010.

(Ravi R.Tripathi, J.)

*Shitole

   

Top