Gujarat High Court Case Information System
Print
SCA/963620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9636 of 2008
=================================================
DIVYA
VASANT DESAI - Petitioner(s)
Versus
STATE
BANK OF INDIA - Respondent(s)
=================================================
Appearance :
MR
KH KAJI for Petitioner(s) : 1,MR SUDHIR M MEHTA for Petitioner(s) :
1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 28/07/2008
ORAL ORDER
Heard
learned senior advocate Mr.K.H. Kaji with learned advocate Mr.Sudhir
M. Mehta for the petitioner. The learned senior advocate submitted
that the petitioner is the only nominee and heir of the deceased.
The petitioner has already submitted the original Pass Book with the
authorities. Still the authorities are not paying heed to the
request of the petitioner to pay the amount of Provident Fund.
2. Notice
for final disposal returnable on 26th August 2008. The
respondent-authorities are directed to depute a responsible officer
to respond to the contentions raised by the petitioner in the
petition. The respondent-authorities are also directed to keep the
original Pass Book present along with him for perusal of the Court.
Direct service is permitted today.
(RAVI R. TRIPATHI, J.)
karim
Top