Gujarat High Court
Mahendragiri vs Gujarat on 4 August, 2011
Gujarat High Court Case Information System
Print
SCA/8489/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8489 of 2011
=========================================================
MAHENDRAGIRI
KASHIGIRI GOSWAMI - Petitioner(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION & 2 - Respondent(s)
=========================================================
Appearance :
MR
MINESH C DAVE for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/08/2011
ORAL
ORDER
Heard
learned counsel for the petitioner. The directions issued by this
Court in the judgment and order passed in S.C.A. No.12769/2003 dated
11.08.2010 regarding pensionary benefits are always subject to the
prevailing Rules. With the said clarification, the matter is ordered
to be placed before the appropriate Court taking up such matters for
further orders.
[K.
S. JHAVERI, J.]
Pravin/*
Top