Gujarat High Court Case Information System
Print
LPA/958/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 958 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4430 of 2009
With
LETTERS
PATENT APPEAL No. 959 of 2010
In
SPECIAL CIVIL APPLICATION No. 2558 of 2009
=========================================================
NAVINBHAI
M SHAH - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
TEJAL K SHAH for
Appellant : 1,
MS MOXA THAKKAR AGP for Respondent No.1 in LPA 958
of 2010 MR NJ SHAH AGP for Respondent No.1 in LPA 959
of 2010
MR HS MUNSHAW for Respondent : 2,
None for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 03/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
appellants have sought to re-agitate the issue of payment of interest
on account of alleged late payment of retiral dues on the basis of
orders of this Court in Special Civil Application No.8680 of 2002
and allied matters and order dated 21.12.2006 in Special Civil
Application No.26569 of 2006 and allied matters. Admittedly, the
Court has, while making those orders, categorically and consciously
denied the relief of interest on the pensionary benefits to be paid
under those orders. Therefore, no exception could be made to
rejection of the petitions of the present appellants by learned
single Judge by the impugned orders dated 16.7.2009 and 18.6.2009.
Therefore, the appeals are summarily dismissed.
Sd/-
(
D.H.Waghela, J.)
Sd/-
(
M.D.Shah, J.)
(KMG
Thilake)
Top