Gujarat High Court
Hansadevi vs Union on 17 September, 2008
Gujarat High Court Case Information System
Print
SCA/401320/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4013 of 2008
=========================================================
HANSADEVI
VITTHALBHAI ROHIT - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=========================================================
Appearance
:
SUNITA
S CHATURVEDI for
Petitioner(s) : 1,
MS SEJAL K MANDAVIA for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 17/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Rule.
Learned advocate Ms. Sejal Mandavia waives service of rule for the
respondents. The petition shall be heard for final disposal on
30.9.2008 and in the meantime learned advocate Ms. Mandavia is
requested to furnish in duplicate copy of the Pension Regulations for
the Air Force prevailing at the relevant time.
(BHAGWATI
PRASAD, J)
(D.H.
WAGHELA, J)
(pkn)
Top