Gujarat High Court Case Information System
Print
SCA/3687/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3687 of 2008
=========================================================
VIDYABEN
ISHWARLAL PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NIRAV C THAKKAR for
Petitioner(s) : 1,
MR SHIVANG SHUKLA, AGP for Respondent(s) :
1,
None for Respondent(s) : 2,
MS KIRAN N CHOPARA for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/09/2008
ORAL
ORDER
On
27/2/2008, this Court has passed following order:
?S1. Leave to amend.
2. Heard Shri Nirav
Thakkar, learned advocate for the petitioner.
3. That petitioner
retired in the year 1994, pension is not paid to her. The only
objection for not finalizing the case of the petitioner was that
there was some anomaly in the pay scale granted and contribution
towards Provident Fund was not deposited in ?SK?? deposit i.e.
G.P.F. Account.
4. If no decision is
taken with regard to finalization of the pension case of the
petitioner, on or before 19th March, 2008, District
Education Officer, Ahmedabad to remain personally present on 24th
March, 2008.
5. Direct service is
permitted.??
On
24/6/2008, this Court has passed following order:
?SHeard learned
advocates appearing for the parties.
On 19.6.2008,
following order was passed:
?S Though served,
none appears for respondent No.3.
The Principal, Smt.
B.P.M.Girls High School, Dholka, respondent No.3 herein, is directed
to remain present in the Court at 11 a.m. on 24.6.2.008.
Direct service is
permitted.??
It is unfortunate
that in spite of service of notice by this Court, the Principal of
respondent No.3-School has not rendered any assistance and in spite
of specific direction, failed to remain present in the Court today.
The District
Education Officer, Respondent No.2 herein is directed to see that
respondent No.3 remains present on 30th June, 2008.
Copy of this order
be given to learned AGP.??
The
respondent no.2 has not complied with the orders aforesaid. He will
will comply with the said order by next date. He shall remain
present before this Court on 12/9/2008. S. O. to 12/9/2008.
(K.S.JHAVERI,
J.)
(ila)
Top