Gujarat High Court High Court

Brijinder vs Bharat on 23 October, 2008

Gujarat High Court
Brijinder vs Bharat on 23 October, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/936320/2008	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9363 of 2008
 

With


 

CIVIL
APPLICATION No. 12601 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 9363 of 2008
 

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

BRIJINDER
MOHAN S/O NEELKANTH SHARMA - Petitioner(s)
 

Versus
 

BHARAT
SANCHAR NIGAM LIMITED & 2 - Respondent(s)
 

======================================================
 
Appearance : 
MR
MS RAO for Petitioner(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1 - 3. 
MR US BRAHMBHATT for Respondent(s) : 1 -
3. 
====================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 23/10/2008 

 

ORAL
ORDER

Heard
the learned Advocates for the respective parties. Rule. Interim
relief is granted in terms of para 11(C). The respondent authority
shall clear the retirement dues of the petitioner, after deducting
his statutory dues, within a period of three months from today. It is
clarified that the voluntary retirement dues and other benefits
granted to the petitioner will be subject to further orders which may
be passed by this Court.

In
view of the above order the above civil application would not survive
and is accordingly disposed of. Direct service permitted.

[K.S.

JHAVERI,J.]

ar

   

Top