Gujarat High Court
Dahiben vs Dena on 5 September, 2008
Gujarat High Court Case Information System
Print
SCA/604720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6047 of 2008
=========================================================
DAHIBEN
VINENDRABHAI PATIL - Petitioner(s)
Versus
DENA
BANK & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SANJAY D SUTHAR for
Petitioner(s) : 1,
NOTICE
NOT RECD BACK for
Respondent(s) : 1
- 2.
DS
AFF.NOT FILED (N) for
Respondent(s) : 3,
MR.VARUN
K.PATEL for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/09/2008
ORAL
ORDER
The
petitioner has prayed for a direction to the respondent bank to
grant retiral benefits, except gratuity, provident fund and leave
encashment to the petitioner.
It
is stated that the grievance made in this petition are already
satisfied. Therefore this petition is misconceived. This petition
is, therefore, rejected. Notice is discharged. If anything is still
outstanding, it will be open to the petitioner to the competent
authority under the relevant Act for appropriate relief.
[K.S.
JHAVERI, J.]
ar
Top