Gujarat High Court High Court

Kishorsinh vs Dena on 21 October, 2010

Gujarat High Court
Kishorsinh vs Dena on 21 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12910/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION-FOR INTERIM RELIEF No.12910 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 9513 of 2004
 

=====================================================
 

KISHORSINH
BALWANTSINH GOHIL - Petitioner(s)
 

Versus
 

DENA
BANK THROUGH CHAIRMAN AND M.D. & 3-Respondent(s)
 

===================================================== 
Appearance
: 
MR KIRTIDEV R DAVE for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 3. 
MR
KM PATEL for Respondent(s) : 2, 
NOTICE NOT RECD BACK for
Respondent(s) :
4, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 21/10/2010 

 

ORAL
ORDER

The
present civil application is filed praying that:

b. Your Lordships be
pleased to order that pending hearing and final disposal of SCA 9513
of 2004 the opponent/respondent be directed to pay the
applicant/petitioner the amount of his FDR/SDR with undisputed
interest, the leave salary, the pension immediately.

The
fact that the petition is of the year 2004, instead of passing any
order of granting any relief in this Civil Application, which is
pending since 2007, it is deemed fit that main matter being Special
Civil Application No.9513 of 2004 be listed for final hearing on
reopening i.e. 25.11.2010.

Civil
Application stands disposed of accordingly.

Sd/-

[RAVI
R.TRIPATHI, J]

Bhavesh*

   

Top