Gujarat High Court Case Information System
Print
SCA/3344/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3344 of 2010
=========================================================
BINA
JOSHI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SUNIL C PATEL for
Petitioner(s) : 1,MR AJ SHASTRI for Petitioner(s) : 1,
MR JASWANT
K SHAH AGP for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/03/2010
ORAL
ORDER
1.0 By
way of present petition, the petitioner has prayed to direct the
respondent authorities to forthwith release all retirement dues which
were payable to the deceased husband of the petitioner in favour of
the petitioner with appropriate rate of interest to be determined by
this Court till realization.
2.0 Looking
to the facts of the case, the appropriate remedy for the petitioner
is to get a probate from the competent Civil Court. After getting the
probate, the Government will be able to give the rights of the
petitioner covered by the Probate.
3.0 With
the above observation, petition stands disposed of.
(K.S.JHAVERI,
J.)
niru*
Top