Gujarat High Court
Minaben vs State on 4 October, 2011
  
 Gujarat High Court Case Information System 
    
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
SCA/3431/2011	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
SPECIAL
CIVIL APPLICATION No. 3431 of 2011
 
 
 
=================================================
 
MINABEN
WD/O DHARMEDRAGIRI SWAMI - Petitioner(s)
 
Versus
 
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
 
=================================================
 
Appearance : 
MR
RJ GOSWAMI for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) :
2, 
================================================= 
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	
 
 
 
 
Date
: 04/10/2011 
 
ORAL
ORDER
	Learned
advocate for the petitioner is directed to produce [i] order dated
29.11.2004 of Gujarat Civil Service Tribunal, Gandhinagar passed in
Appeal No.379 of 2003 whereby the order of compulsory retirement was
substituted with reduction of pay to minimum of his pay scale for 5
years with future effect and [ii] further details about length of
service of husband of the petitioner.
	Post
the matter on 19th October, 2011.
[Anant
S. Dave, J.]
*pvv
Top