Gujarat High Court High Court

Prabhod vs State on 16 April, 2010

Gujarat High Court
Prabhod vs State on 16 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3732/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3732 of 2010
 

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

 

PRABHOD
LAHERISHANKAR BHATT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKUND M DESAI for
Petitioner(s) : 1, 
MR JK SHAH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/04/2010
 

ORAL
ORDER

By
way of present petition, the petitioner
has inter alia prayed for directing the Commissioner of Higher
Education or responsible officer who is instrumental in not paying
100% provident fund amount to the petitioner
and declaring that the action of the respondent-authorities
in not paying 100% of the provident fund amount of the petitioner
is illegal and arbitrary.

During
the course of hearing, Mr.J.K. Shah, learned
Assistant Government Pleader, on the instructions received
from the officers of the respondent-State
who are present in the Court i.e. (1) Mr.J.M. Kharadi, S.S.C.H.E.
And (2) Mr.S.A. Raval, A.E.L.F., Gandhinagar District, states that
the respondent-authorities will
clear the dues of the petitioner
within the time limit stipulated by this Court.

In
view of aforesaid, the present petition is hereby allowed. The
respondent-authorities are
directed to 100% retirement dues/ provident fund amount within a
period of four weeks from today. The petition stands disposed of
accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top