Gujarat High Court
V.R vs State on 8 November, 2011
Gujarat High Court Case Information System
Print
LPA/617/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 617 of 2006
In
SPECIAL
CIVIL APPLICATION No. 5038 of 2004
=================================================
V.R.
MAKWANA - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
MR
BHARAT T RAO for Appellant(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2,
MS MAMTA
R VYAS for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Learned
counsel Mr B.T. Rao states that the Scheme has been sent by the Kalol
Municipal Borough to the Collector, Panchmahals who has forwarded the
same to the Government for making payment of pension and for approval
of the Scheme. However, the matter is still pending. Therefore,
list this matter on 27th March 2012.
(V.M.
Sahai, J.)
(K.S.Jhaveri,
J.)
*mohd
Top