Gujarat High Court
Mohemmedfaruk vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
SCA/567620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5676 of 2008
=========================================================
MOHEMMEDFARUK
ABDUBAQR MANIAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Petitioner(s) : 1,
MR SHIVANG SHUKLA, ASST GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
NOTICE SERVED BY DS for Respondent(s) :
3,
MRS VD NANAVATI for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/12/2008
ORAL
ORDER
1. By
way of this petition, the petitioner has prayed to direct the
respondents to fix the pension of the petitioner considering his last
drawn salary.
2. Mr.
Shukla, learned AGP has placed on record the order dated 18.09.2008
whereby the new scale has been recommended. In view of the same, it
is directed that the consequential payment shall be made within a
period of three months from today.
3. In
view of the above, petition stands disposed of. Notice is
discharged.
(K.S.
JHAVERI, J.)
Divya//
Top