Gujarat High Court High Court

Manharlal vs State on 25 August, 2010

Gujarat High Court
Manharlal vs State on 25 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8273/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8273 of 2010
 

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


 

MANHARLAL
SHANTILAL MEHTA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HASIT H JOSHI for
Petitioner(s) : 1, 
MR RASHESH RINDANI AGP for Respondent(s) :
1, 
MR PREMAL R JOSHI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 25/08/2010 

 

 
ORAL
ORDER

1.0 The
communication dated 18.08.2010 is submitted by the learned Assistant
Government Pleader which is taken on record.

2.0 In
the communication dated 18.08.2010 it is stated that date of birth of
the petitioner is 21.01.1938 and date of appointment of the
petitioner is 18.10.1955. The petitioner was in continuous service
till 03.03.1978. Therefore, he is entitled for the pensionary
benefits till 03.03.1978. The petitioner has retired from 04.03.1978.
Therefore, after 04.03.1978 he is not entitled for any benefits.

3.0 In
view of the above communication, the petition will not survive and
the same is disposed of accordingly. Notice is discharged with no
order as to costs. Liberty to revive in case of difficulty.

(K.S.JHAVERI,
J.)

niru*

   

Top