Gujarat High Court
Majulaben vs Dist.Development on 11 August, 2008
Gujarat High Court Case Information System
Print
SCA/2974/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2974 of 2006
=========================================================
MAJULABEN
WIDOW OF NARESHKUMARC PATEL - Petitioner(s)
Versus
DIST.DEVELOPMENT
OFFICER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DN PANDYA for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
RULE SERVED for
Respondent(s) : 1 - 2.
MR HS MUNSHAW for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.H.SHUKLA
Date
: 11/08/2008
ORAL
ORDER
Heard
learned advocate Mr. B. N. Pandya. Though this matter is only
regarding claim of pension based on higher pay scale, he has been
insisting for early hearing stating that the client is senior
citizen. There are other petitions where petitioners who are
similarly situated and senior citizens who may not be getting
pension.
In
the circumstances and in view of the fact that the matter is already
on final hearing board, the request made by learned advocate Mr.
Pandya that priority should be given for expeditious hearing
suggesting that it may be notified in admission board, cannot be
granted.
(Rajesh
H. Shukla, J.)
vijay*
Top