Gujarat High Court High Court

Mukesh vs Himatbhai on 14 November, 2011

Gujarat High Court
Mukesh vs Himatbhai on 14 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/306/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 306 of 2002
 

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


 

MUKESH
KASHABHAI KAPADIA - Petitioner(s)
 

Versus
 

HIMATBHAI
SOLANKI, SALES TAX OFFICER & 5 - Respondent(s)
 

=================================================
 
Appearance : 
PARTY-IN-PERSON
for Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1,3 -
6. 
DELETED for Respondent(s) : 2, 
GOVERNMENT PLEADER for
Respondent(s) : 6, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 14/11/2011 

 

ORAL
ORDER

At
the request of Ms. Megha Chitaliya, learned AGP, time is granted to
produce relevant service record of the petitioner on 23.11.2011 and
to explain communication dated 29.08.1996 addressed by Deputy Sales
Tax Commissioner, Ahmedabad-II to Commissioner of Sales Tax, Gujarat
State, which is confirmed in the information supplied to the
petitioner under the Right to Information Act.

At
the same time, the petitioner-Mukesh Kashabhai Kapadia appearing as
party in person has restricted prayer to the extent of arrears of
difference of pay scale granted to him by one year and interest on
the amount of arrears.

Post
the matter on 23rd November, 2011.

[Anant
S. Dave, J.]

*pvv

   

Top