Gujarat High Court
====================================== vs None For on 26 April, 2010
Gujarat High Court Case Information System
Print
LPA/96/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 96 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4775 of 2008
With
CIVIL
APPLICATION No. 408 of 2010
In
LETTERS
PATENT APPEAL No. 96 of 2010
======================================
VARSHABEN
JAYANTILAL PARMAR
Versus
LEGISLATIVE
AND PARLIAMENTARY AFFAIRS DEPARTMENT AND OTHERS
======================================
Appearance
:
MR BS BRAHMBHATT for
Appellant.
None for Respondent Nos.1 - 2.
MS MOXA THAKKAR, AGP
for Respondent No.3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 26/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
After
perusal of provisions of Clause 88 of the Family Pension Scheme of
1972, learned counsel, Mr.Brahmbhatt did not press the appeal for any
order on merits. Accordingly, it is disposed. Civil Application
would not survive and accordingly stands disposed.
(D.H.Waghela,
J.)
(M.D.Shah,
J.)
*malek
Top