Gujarat High Court High Court

State vs Abba on 7 July, 2011

Gujarat High Court
State vs Abba on 7 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6345/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6345 of 2011
 

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


 

STATE
OF GUJARAT THRO' & 2 - Petitioner(s)
 

Versus
 

ABBA
YUNUS AAMADBHAI IMANI - Respondent(s)
 

=========================================================
Appearance : 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3. 
MR YOGEN N PANDYA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 07/07/2011 

 

ORAL
ORDER

1. Learned
Assistant Government Pleader, Mr.A J Desai, for the petitioner states
that as the date of birth of the respondent – workman is
26/07/1952, he has reached the age of superannuation on completing 58
years.

1.1 Learned
Advocate, Mr.Yogen N Pandya, for the respondent – workman
requests that if this fact would be placed on record by way of
affidavit, the respondent – workman can meet with the same.
Request is granted. Learned Assistant Government Pleader to file
affidavit on or before 12/07/2011. Adjourned to 12/07/2011.

(RAVI
R TRIPATHI, J.)

sompura

   

Top