Gujarat High Court High Court

Brijinder vs Bharat on 17 July, 2008

Gujarat High Court
Brijinder vs Bharat on 17 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9363/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9363 of 2008
 

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

 

BRIJINDER
MOHAN S/O NEELKANTH SHARMA - Petitioner(s)
 

Versus
 

BHARAT
SANCHAR NIGAM LIMITED & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MS RAO for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 17/07/2008 

 

 
 
ORAL
ORDER

Heard
Mr. Rao learned advocate for the petitioner.

The
grievance of the petitioner is that his application for voluntary
retirement submitted by him in accordance with the relevant rules and
even after earlier oral order dated 2nd May 2008
passed in Special Civil Application No. 5835 of 2008 is not being
processed.

Notice
returnable on 5th August 2008. Direct service is
permitted.

(Anant
S. Dave,J)

mary///

   

Top