Gujarat High Court High Court

Sureshbhai vs State on 29 September, 2011

Gujarat High Court
Sureshbhai vs State on 29 September, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9130/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 9130 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 5862 of 2008
 

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


 

SURESHBHAI
CHUNILAL SHAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
RUSHABH R SHAH for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
MR RC JANI for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 29/09/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocates for the parties.

It
is made clear that pendency of the Writ Petition/s will not come in
the way of the respondent authorities in processing the pension
papers and fixing pension and other retiral dues of the petitioner,
subject to final outcome of the writ petition/s.

With
the aforesaid direction, this Civil Application stands disposed of.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top