Gujarat High Court High Court

Dahiben vs Dena on 5 September, 2008

Gujarat High Court
Dahiben vs Dena on 5 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/604720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6047 of 2008
 

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

 

DAHIBEN
VINENDRABHAI PATIL - Petitioner(s)
 

Versus
 

DENA
BANK & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SANJAY D SUTHAR for
Petitioner(s) : 1, 
NOTICE
NOT RECD BACK for
Respondent(s) : 1
- 2. 
DS
AFF.NOT FILED (N) for
Respondent(s) : 3, 
MR.VARUN
K.PATEL for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 05/09/2008 

 

 
 
ORAL
ORDER

The
petitioner has prayed for a direction to the respondent bank to
grant retiral benefits, except gratuity, provident fund and leave
encashment to the petitioner.

It
is stated that the grievance made in this petition are already
satisfied. Therefore this petition is misconceived. This petition
is, therefore, rejected. Notice is discharged. If anything is still
outstanding, it will be open to the petitioner to the competent
authority under the relevant Act for appropriate relief.

[K.S.

JHAVERI, J.]

ar

   

Top