Gujarat High Court Case Information System
Print
SCA/29926/2007 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 29926 of 2007
With
SPECIAL
CIVIL APPLICATION No. 27841 of 2007
=========================================================
MEGHNATHI
KISHORGIRI DUTTGIRI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Petitioner(s) : 1,
MR NIRAG PATHAK, ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1,
MR PV HATHI for Respondent(s) : 2,
RULE
SERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 27/10/2010
COMMON
ORAL ORDER
1. Learned
advocate Mr. Mehta for the petitioner places on record a certified
copy of judgment and order dated 20.10.2010, whereby Criminal Appeal
No.13 of 2010 filed against the petitioner is dismissed by the
learned Additional Sessions Judge and Presiding Officer, 3rd
Fast Track Court, Junagadh. In view of that, the cause for putting
the order of granting provisional pension in abeyance does not
survive. The respondents are directed to pass appropriate orders in
accordance with law as early as possible but not later than one week
from the date of receipt of this order.
2. Learned
Assistant Government Pleader Mr. Pathak submitted that the order
whereby the provisional pension was put in abeyance is already
revoked by order dated 18.9.2010.
3. A
copy of this order be made available to the learned Assistant
Government Pleader for its onward communication for compliance.
(RAVI
R.TRIPATHI, J.)
omkar
Top