Citation : 2021 Latest Caselaw 487 Guj
Judgement Date : 13 January, 2021
C/LPA/84/2021 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/LETTERS PATENT APPEAL NO. 84 of 2021
In
R/SPECIAL CIVIL APPLICATION NO. 11328 of 2017
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2020
In
R/LETTERS PATENT APPEAL NO. 84 of 2021
==========================================================
STATE OF GUJARAT
Versus
KANUBHAI MANGALBHAI HARIJAN
==========================================================
Appearance:
MS VRUNDA SHAH, AGP for the Appellant(s) No. 1,2,3,4
MR JAYANT P BHATT(169) for the Respondent(s) No. 1,2
MR JEET J BHATT(6154) for the Respondent(s) No. 1,2
==========================================================
CORAM: HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH
and
HONOURABLE MR. JUSTICE ASHUTOSH J. SHASTRI
Date : 13/01/2021
ORAL ORDER
(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)
1. Heard Ms. Vrunda Shah, learned Assistant Government Pleader for the appellants- State and Shri Jeet Bhatt, learned counsel for the respondents on caveat.
2. Learned Single Judge allowed the writ petition and granted benefits to the writ petitioners (respondents herein) that the entire length of service from the initial date of joining of the petitioners would be counted for the purposes of calculating pension.
3. The said relief granted is based upon series of judgments of this Court. We do not find any infirmity in the order passed by learned Single Judge, warranting any interference in the appeal.
C/LPA/84/2021 ORDER
4. The appeal lacks merits and is accordingly DISMISSED.
5. Consequently, the Civil Application also stands disposed of.
(VIKRAM NATH, CJ)
(ASHUTOSH J. SHASTRI, J) OMKAR
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!