Gujarat High Court Case Information System
Print
SCA/14188/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14188 of 2011
=========================================
MANGLABEN
RAVJIBHAI CHAVDA & 1 - Petitioner(s)
Versus
NAGAR
SHIKSHAN SAMITTEE THRO ADMINISTRATIVE OFFICER & 1 - Respondent(s)
=========================================
Appearance
:
MR MD RANA for Petitioner(s) :
1 - 2.
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/09/2011
ORAL
ORDER
Heard
Mr. M.D.Rana, learned advocate, for the petitioners who submits that
by an order dated 12th July, 2010, Chief Officer, Upletta
Municipality has passed an order to consider the case of the retired
employees on the establishment of the Municipality to be paid revised
pension. In spite of the above and representation made by the
petitioners their case is not considered accordingly.
In
view of the above, the respondents shall answer the grievance of the
petitioners and file reply on or before 13th October,
2011.
Notice
returnable on 13th October,
2011.
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top