Gujarat High Court High Court

Premshanker vs Jitendra on 24 August, 2011

Gujarat High Court
Premshanker vs Jitendra on 24 August, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1610/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1610 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 6842 of 2008
 

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


 

PREMSHANKER
HARGOVINDBHAI JOSHI - Applicant(s)
 

Versus
 

JITENDRA
H SHROTRIYA CHIEF OFFICER & 2 - Opponent(s)
 

=========================================================
 
Appearance : 
MRS
KRISHNA G RAWAL for
Applicant(s) : 1, 
NOTICE NOT RECD BACK for Opponent(s) : 1, 
NOTICE
SERVED for Opponent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 24/08/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
basis of the present petition is the alleged breach and
non-compliance to the order dated 18.08.2010 passed by the learned
Single Judge in Special Civil Application No.6842/08 whereby the
respondents were directed to decide the eligibility of the
petitioner to the pensionary benefits and other retiral benefits.

Pursuant
to the process issued by this Court, Mr. Soni, learned AGP places on
record the order dated 18.08.2011 passed by the Treasury Office,
whereby the arrears of pension is sanctioned and regular pension is
also sanctioned.

Mr.Soni,
learned AGP as well as Mr.Devnani for the Municipality state that as
per the said order, the actual amount in question shall be deposited
in the bank account of the petitioner within a period of one week
from today.

In
view of the above, we direct that the declaration made before this
Court for payment shall be complied with. As the order shall stand
complied with, the cause of the petitioner would not survive.

Disposed
of accordingly. Liberty to apply in the event the declaration made
before this Court is not complied with.

(JAYANT
PATEL, J.)

(R.M.CHHAYA,
J.)

*bjoy

   

Top