Gujarat High Court High Court

Ashokkumar vs State on 30 June, 2010

Gujarat High Court
Ashokkumar vs State on 30 June, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/19772/2007	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 19772 of 2007
 

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

 

ASHOKKUMAR
BUDHALAL SHAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM JOSHI for
Petitioner(s) : 1, 
MR HH PARIKH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
MR AJ SHASTRI for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/06/2010
 

ORAL
ORDER

Heard
Mr.G.M. Joshi, learned advocate for the petitioner; Mr.H.H. Parikh,
learned Assistant Government Pleader appearing on behalf of the
respondent-State and Mr.A.J. Shahstri, learned advocate for the
respondent No.3.

RULE.

The respondent No.3 is directed to deposit the Provident Fund
amount of the petitioner lying in his P.F. Account with the Registry
of this Court within a period of one month from today.

On
deposit of the said amount, the Registry is directed to invest the
said amount in a Nationalised Bank by way of Fixed Deposit for five
years and to renew the same from time to time till final disposal of
the present petition.

It
is hereby clarified that the interest accrued on the said Fixed
Deposit be paid to the petitioner. It is also clarified that no
withdrawal without express permission of this Court will be
permitted to either side.

(K.S.

Jhaveri, J)

Aakar

   

Top