Gujarat High Court Case Information System
Print
MCA/1984/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1984 of 2008 In
SPECIAL
CIVIL APPLICATION No. 23011 of 2007
=========================================================
DAKOR
NAGRIK SAHAKARI BANK LTD. - Applicant(s)
Versus
CONTROLLING
AUTHORITY (PAYMENTOF GRATUITY) & 2 - Opponent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Applicant(s) : 1,
None for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 16/06/2010
ORAL
ORDER
Heard
learned Advocate Mr. AJ Shastri for applicant. Learned Advocate Mr.
Shastri seeks leave to withdraw present miscellaneous civil
application with a liberty to challenge order page 36 Annexure-E
dated 25.9.2007 by way of special civil application under Article
226/227 of Constitution of India.
Considering
facts of this case and averments made in this case, accordingly
permission is granted to petitioner to challenge aforesaid order
dated 25.9.2007 by way of filing special civil application before
this Court.
In
view of aforesaid observations and directions, present miscellaneous
civil application is disposed of by this court without expressing any
opinion on merits.
(H.K.
Rathod,J.)
Vyas
Top