Gujarat High Court High Court

Vanmalidas vs State on 8 July, 2011

Gujarat High Court
Vanmalidas vs State on 8 July, 2011
Author: Sonia Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12677/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12677 of 2001
 

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

 

VANMALIDAS
ODHAVJI LAKHANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAJ V ASHAR for
Petitioner(s) : 1, 
MS MAITHILI MEHTA ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 2 - 3. 
MR
ASIT B JOSHI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 08/07/2011 

 

 
ORAL
ORDER

Learned
Assistant Government Pleader has produced the resolution dated 6th
April, 2002 giving benefit of pension to those teachers retired on
1st
January, 1997 and thereafter.

Learned
advocate for the petitioner seeks time of two weeks for gathering
requisite information as also to seek instructions from his client.

List
the matter on 22nd
July, 2011.

[Ms.

Sonia Gokani, J.]

Amit

   

Top