Gujarat High Court
Mikin vs State on 14 July, 2011
Gujarat High Court Case Information System
Print
SCA/8669/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8669 of 2011
=====================================
MIKIN
M. SHAH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=====================================
Appearance
:
MR DG SHUKLA for Petitioner(s)
: 1,MRHARSHEELDSHUKLA for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 4.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 14/07/2011
ORAL
ORDER
1.0 Heard,
learned advocate Mr. DG Shukla, appearing on behalf of petitioner
and learned Assistant Government Pleader Mr. Sharma, appearing on
behalf of respondent – State authorities.
2.0 Considering
grievance made by present petitioner that benefit of 6th
Pay Commission has not be extended in his favour, only on that short
ground, Notice returnable on 27th
July 2011. Direct service is permitted.
[
H. K. Rathod, J. ]
hiren
Top