Gujarat High Court
Vrajlal vs Gujarat on 7 October, 2008
Gujarat High Court Case Information System
Print
SCA/12288/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12288 of 2008
To
SPECIAL
CIVIL APPLICATION No. 12303 of 2008
==========================================
VRAJLAL
H MUJPARA - Petitioner(s)
Versus
GUJARAT
MARITIME BOARD - Respondent(s)
==========================================
Appearance
:
MR PARESH
UPADHYAY for Petitioner(s) : 1,
MS SEJAL K
MANDAVIA for Respondent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/10/2008
ORAL
ORDER
Rule
returnable on 19th November 2008. Pleadings will be
complete on or before 11th November 2008. To be heard
with Special Civil Applications No. 11923 of 2008 and cognate
matters. Ms. Sejal Mandavia, learned advocate appearing for the
respondent waives service of rule.
As
regards the past payment, the recovery pursuant to the impugned order
is stayed. It is made clear that any deduction in the pension will
be subject to the result of these petitions. It ultimately the
petitioners succeed, the respondent authority shall pay the entire
amount within a period of three months from the date of the decision
of the petitions.
(K.
S.Jhaveri,J.)
mary//
Top