Gujarat High Court
Rasulmiya vs Assistant on 17 November, 2011
Gujarat High Court Case Information System
Print
SCA/8451/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8451 of 2000
=================================================
RASULMIYA
KASAMMIYA SAIYED - Petitioner(s)
Versus
ASSISTANT
EXAMINER & 2 - Respondent(s)
=================================================
Appearance :
MR
HM PARIKH for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/11/2011
ORAL
ORDER
Leaned
advocate for the petitioner is to explain under which provision
person served in fixed pay is qualified for claiming pension.
Learned
advocate for the petitioner seeks time to reply the above question.
Post
the matter on 15th December, 2011.
[Anant
S. Dave, J.]
*pvv
Top