Gujarat High Court High Court

Narsingbhai vs State on 7 October, 2010

Gujarat High Court
Narsingbhai vs State on 7 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12753/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12753 of 2010
 

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


 

NARSINGBHAI
REVABHAI CHAUDHARI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PARESH UPADHYAY for
Petitioner(s) : 1, 
MR SHIVANG SHUKLA, AGP for Respondent(s) : 1 -
2. 
None for Respondent(s) : 3 -
6. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 07/10/2010 

 

 
 
ORAL
ORDER

Amendment is
granted.

Heard learned
Advocate Mr.Paresh Upadhyay for the petitioner.

Learned
Advocate for the petitioner places on record further affidavit.

NOTICE
returnable on 26.10.2010. Learned AGP Mr.Shivang Shukla
waives service of notice on behalf of respondent Nos.1 and 2.

Learned AGP,
on instructions from Mr.A.D.Suthar, Administrative Assistant, states
that the Department will see to it that the orders, either for
finalization of pension or revision of provisional pension, will be
passed at the earliest.

The Department
is directed to see that either of the two orders are passed on or
before 25.10.2010.

Direct
service is permitted.

(Ravi R.Tripathi, J.)

*Shitole

   

Top