Gujarat High Court
Brijinder vs Bharat on 17 July, 2008
Gujarat High Court Case Information System
Print
SCA/9363/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
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,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/07/2008
ORAL
ORDER
Heard
Mr. Rao learned advocate for the petitioner.
The
grievance of the petitioner is that his application for voluntary
retirement submitted by him in accordance with the relevant rules and
even after earlier oral order dated 2nd May 2008
passed in Special Civil Application No. 5835 of 2008 is not being
processed.
Notice
returnable on 5th August 2008. Direct service is
permitted.
(Anant
S. Dave,J)
mary///
Top