Gujarat High Court High Court

Shashikant vs Under on 11 November, 2011

Gujarat High Court
Shashikant vs Under on 11 November, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1755/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1755 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 11121 of 2009
 

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

 

SHASHIKANT
SHANTILAL PATEL - Applicant(s)
 

Versus
 

S
J DESAI - STATE OF GUJARAT & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for
Applicant(s) : 1,
 

 
NOTICE
NOT RECD BACK for Opponent(s) : 1 - 2.
 

MS MOXA
THAKKAR, AGP FOR
GOVERNMENT 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 27/09/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
basis of the present petition is the order dated 28.4.2010 passed by
this Court in Special Civil Application No.11121 of 2009, whereby
the consequential benefits were ordered to be given effect and to be
paid to the petitioner within four months from the said order.

In
response to the process issued by this Court, Ms.Moxa Thakkar,
learned AGP places on record the order dated 23.4.2010 passed by the
State Government, whereby the pay was revised and the arrears were
also paid to the petitioner of Rs.62,881/-. She also states that
the interest of Rs.27,261/- has also been paid and she places on
record copy of the cheque. She further places on record the order
dated 26th September, 2011, whereby the pay has been
further revised as per the scale prevailing and she states that the
pension is yet to be revised. She further states, under the
instructions of Mr.N.N.Vasava, Executive Engineer, that the
necessary orders for revision of pension and the consequential
payment of arrears shall be passed and paid to the petitioner within
a period of two months from today.

Under
these circumstances, we find that the present proceedings are not
required to be continued further, except with the direction that the
respondent authority shall comply with the declaration made before
this Court.

Disposed
of accordingly. Liberty to apply in the event the declaration made
and the direction given are not complied with.

(Jayant Patel, J.)

(R. M. Chhaya, J.)

vinod

   

Top