Gujarat High Court
Revaben vs Vijaya on 6 December, 2010
Gujarat High Court Case Information System
Print
SCA/15243/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15243 of
2010
=========================================================
REVABEN
LAKHABHAI RABARI - Petitioner(s)
Versus
VIJAYA
BANK & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 06/12/2010
ORAL
ORDER
Heard
Mr. Zubin F. Bharda, learned advocate for the petitioner. Attention
has been drawn by him to the policy of the respondent-Bank for
“payment of ex-gratia amount in lieu of appointment on
compassionate grounds and appointment of the dependants of deceased
employees on compassionate grounds”, particularly Clause
2.5(iv), thereof.
Notice,
returnable on 27.12.2010.
In
addition to the normal mode of service, the petitioner is permitted
to serve respondents Nos.1 and 2, by Registered Post, at her own
cost.
Direct
Service for respondent No.3, is permitted.
(Smt. Abhilasha Kumari, J.)
Safir*
Top