Gujarat High Court High Court

Vasudev vs State on 6 September, 2011

Gujarat High Court
Vasudev vs State on 6 September, 2011
Author: B.J.Shethna, Honourable M.C.Patel,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/3280/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3280 of 2006
 

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

 

VASUDEV
P. GOR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

========================================== 
Appearance
: 
MR
IS SUPEHIA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
5. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE B.J.SHETHNA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.C.PATEL
		
	

 

 
 


 

Date
: 28/02/2006 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE B.J.SHETHNA)

The
petitioner Shri Vasudev P. Gor is a retired Government servant, aged

75. According to him he has no personal interest in the matter, but
he has filed this petition as Public Interest Litigation Petition
pertaining to the payment of interest on the amount of Provident Fund
to the to the Teachers, who retired from service between 1.4.1999 to
31.12.2005 on account of bifurcation of Kheda District into two
districts, namely, Kheda and Anand.

This
cannot be said to be a public interest litigation, therefore, only on
this ground the petition was required to be dismissed. However, we
make it clear that any individual teacher can approach the Court for
the redressal of his/her grievance. With this observation, this
petition is dismissed.

(B.J.SHETHNA,J.)

(M.C.PATEL,
J.)

sas

   

Top