Gujarat High Court Case Information System
Print
SCA/11127/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11127 of 2008
=========================================================
GUJARAT
STATE FINANCIAL CORPORATION - Petitioner
Versus
BANK
OF BARODA & 2 - Respondents
=========================================================
Appearance :
MR
SANDEEP N BHATT for Petitioner: 1,
None
for Respondents : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 08/09/2008
ORAL
ORDER
Shri
Sandeep Bhatt, learned counsel appearing for the petitioner submits
that petitioner being a Gujarat State Financial Corporation is
aggrieved by the intimation dated 5th March, 2008,
whereunder, their banker, Bank of Baroda, Bulsar intimated that
pursuant to the attachment order No.CA/02/236 issued by the Assistant
Provident Fund Commissioner, Vapi, an amount of Rs.10.96,624/- is
debited from their account. Thus, this being a matter between the
bank and the petitioner.
This
matter cannot be treated as labour matter. This Court is of the view
that the office shall place the matter before the appropriate Court
after obtaining necessary orders from the Hon’ble the Chief Justice.
(S.R.BRAHMBHATT,
J.)
pallav
Top