Gujarat High Court High Court

Dakor vs Unknown on 16 June, 2010

Gujarat High Court
Dakor vs Unknown on 16 June, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1984/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

MISC.CIVIL
APPLICATION No. 1984 of 2008 In 

 

SPECIAL
CIVIL APPLICATION No. 23011 of 2007
 
=========================================================

 

DAKOR
NAGRIK SAHAKARI BANK LTD. - Applicant(s)
 

Versus
 

CONTROLLING
AUTHORITY (PAYMENTOF GRATUITY) & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 16/06/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. AJ Shastri for applicant. Learned Advocate Mr.
Shastri seeks leave to withdraw present miscellaneous civil
application with a liberty to challenge order page 36 Annexure-E
dated 25.9.2007 by way of special civil application under Article
226/227 of Constitution of India.

Considering
facts of this case and averments made in this case, accordingly
permission is granted to petitioner to challenge aforesaid order
dated 25.9.2007 by way of filing special civil application before
this Court.

In
view of aforesaid observations and directions, present miscellaneous
civil application is disposed of by this court without expressing any
opinion on merits.

(H.K.

Rathod,J.)

Vyas

   

Top