Gujarat High Court
Rangusing vs The on 7 July, 2008
Bench: Anant S. Dave
SCA/10805/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 10805 of 2007 ========================================================= RANGUSING SARJITSINGH TANWAR - Petitioner(s) Versus THE DIRECTOR GENERAL OF POLICE & 2 - Respondent(s) ========================================================= Appearance : MR PRAFUL J BHATT for Petitioner(s) : 1,MR RS PANJWANI for Petitioner(s) : 1, MS ASMITA PATEL AGP for Respondent(s) : 1-2, ========================================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 07/07/2008 ORAL ORDER
Heard
learned counsel for the parties.
It
is submitted by the learned counsel for the petitioner that the
petitioner was compulsorily retired from service vide order dated
18.12.2000 passed by the Commandant, SRP Group, Vadodara. The
petitioner has filed appeal, which came to be rejected by order dated
30.6.2001.
Thus,
according to learned counsel for the petitioner, at least the
petitioner is entitled for provident fund and gratuity.
Learned
AGP disputes the above proposition and requests for time to file
affidavit.
S.O.
to 25.7.2008.
(ANANT S. DAVE, J.)
*pvv