Gujarat High Court Case Information System
Print
SCA/6198/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6198 of 2010
=========================================================
NAVBHARAT
VIDYAMANDAL & 1 - Petitioner(s)
Versus
GOPALDAS
B BHAGCHANDANI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HV PUJARA for
Petitioner(s) : 1 - 2.
NOTICE SERVED for Respondent(s) : 1 - 2.
MR
DAKSHESH MEHTA for Respondent(s) : 1,
MR AD OZA for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/08/2010
ORAL
ORDER
By
way of this petition the petitioner has challenged the order dated
16/04/2007 passed by the Gujarat Primary Education Tribunal,
Ahmedabad whereby the petitioner-institution has been directed to pay
the amount of difference of salary and allowances of last three years
before the date of relieving of the respondent after making
pay-fixation.
Having
gone through the order passed by the Tribunal, more particularly,
paragraphs No.11, 12 and 13, it appears that the Tribunal has after
considering the evidence on record has allowed the said application
and this Court is in complete agreement with the findings arrived at
by the Tribunal while allowing the application. Hence, no case is
made out. The petition is devoid of merits and is accordingly
dismissed.
(K
S JHAVERI, J.)
sompura
Top