Gujarat High Court High Court

Hansadevi vs Union on 17 September, 2008

Gujarat High Court
Hansadevi vs Union on 17 September, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/401320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4013 of 2008
 

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

 

HANSADEVI
VITTHALBHAI ROHIT - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
SUNITA
S CHATURVEDI for
Petitioner(s) : 1, 
MS SEJAL K MANDAVIA for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 17/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Rule.

Learned advocate Ms. Sejal Mandavia waives service of rule for the
respondents. The petition shall be heard for final disposal on
30.9.2008 and in the meantime learned advocate Ms. Mandavia is
requested to furnish in duplicate copy of the Pension Regulations for
the Air Force prevailing at the relevant time.

(BHAGWATI
PRASAD, J)

(D.H.

WAGHELA, J)

(pkn)

   

Top