Gujarat High Court High Court

Raichand vs Divisional on 28 July, 2010

Gujarat High Court
Raichand vs Divisional on 28 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4155/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4155 of 2010
 

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


 

RAICHAND
KESHAVLAL JOSHI - Petitioner(s)
 

Versus
 

DIVISIONAL
DIRECTOR - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1, 
MR HARDIK
C RAWAL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 28/07/2010 

 

ORAL
ORDER

1. Mr.

P.P. Majmudar, learned counsel for the petitioner, states that the
the respondent-Corporation has made part-payment of the outstanding
amount. However, the said statement is disputed by Mr. Hardik C.
Rawal, learned counsel appearing on behalf of the
respondent-Corporation, on the ground that the payment received by
the petitioner, is the actual amount, which the petitioner is
entitled to receive.

2. However,
Mr. Majmudar states that the petition may be disposed of by granting
a liberty to the petitioner to make appropriate representation before
the respondent-authority or to file appropriate proceeding before the
competent Court in respect of his claim of salary and interest on the
delayed payment. Orders accordingly.

3. Consequently,
the petition stands disposed of. Notice is discharged.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top