Gujarat High Court
Maltiben vs Rajkot on 22 February, 2010
Gujarat High Court Case Information System
Print
SCA/1656/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1656 of 2010
=========================================================
MALTIBEN
NILESHKUMAR GONDALIA - Petitioner(s)
Versus
RAJKOT
NAGRIK SAHAKARI BANK LTD - Respondent(s)
=========================================================
Appearance :
MR
SANDEEP R LIMBANI for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/02/2010
ORAL
ORDER
Heard
learned counsel for the petitioner.
Looking
to the facts of the case, the appropriate remedy available to the
petitioner is to approach the Board of Nominee concerned. A Writ is
not the remedy. Hence, the petition stands disposed of on the ground
that an alternative efficacious remedy is available to the
petitioner.
[K.S.JHAVERI,
J.]
Pravin/*
Top