Gujarat High Court High Court

Divya vs State on 28 July, 2008

Gujarat High Court
Divya vs State on 28 July, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/963620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9636 of 2008
 

 
=================================================
 

DIVYA
VASANT DESAI - Petitioner(s)
 

Versus
 

STATE
BANK OF INDIA - Respondent(s)
 

=================================================
 
Appearance : 
MR
KH KAJI for Petitioner(s) : 1,MR SUDHIR M MEHTA for Petitioner(s) :
1, 
None for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

				Date
: 28/07/2008  
 
ORAL ORDER

Heard
learned senior advocate Mr.K.H. Kaji with learned advocate Mr.Sudhir
M. Mehta for the petitioner. The learned senior advocate submitted
that the petitioner is the only nominee and heir of the deceased.
The petitioner has already submitted the original Pass Book with the
authorities. Still the authorities are not paying heed to the
request of the petitioner to pay the amount of Provident Fund.

2. Notice
for final disposal returnable on 26th August 2008. The
respondent-authorities are directed to depute a responsible officer
to respond to the contentions raised by the petitioner in the
petition. The respondent-authorities are also directed to keep the
original Pass Book present along with him for perusal of the Court.
Direct service is permitted today.

(RAVI R. TRIPATHI, J.)

karim

   

Top