Gujarat High Court High Court

Tushar vs State on 28 February, 2011

Gujarat High Court
Tushar vs State on 28 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13591/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13591 of 2010
 

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

 

TUSHAR
C SHAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AS SUPEHIA for
Petitioner(s) : 1, 
MR LB DABHI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 28/02/2011  
ORAL ORDER

Heard
Mr.A.S.Supehia, learned counsel for the petitioner and Mr.L.B.Dabhi,
learned Assistant Government Pleader. It is submitted by the learned
counsel for the petitioner that though the prayers made in the
petition have been substantially redressed, however, the pension has
not been calculated according to Rule-282 of the Bombay Civil Service
Rules and the State Government has not clarified this aspect in the
affidavit-in-reply
filed by it.

Rule
returnable on 25.4.2011.

The
learned Assistant Government Pleader may file a short affidavit
regarding the provisions of law, under which the pension of the
petitioner has been calculated.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top