Gujarat High Court Case Information System
Print
CA/12910/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION-FOR INTERIM RELIEF No.12910 of 2007
In
SPECIAL
CIVIL APPLICATION No. 9513 of 2004
=====================================================
KISHORSINH
BALWANTSINH GOHIL - Petitioner(s)
Versus
DENA
BANK THROUGH CHAIRMAN AND M.D. & 3-Respondent(s)
=====================================================
Appearance
:
MR KIRTIDEV R DAVE for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 3.
MR
KM PATEL for Respondent(s) : 2,
NOTICE NOT RECD BACK for
Respondent(s) :
4,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 21/10/2010
ORAL
ORDER
The
present civil application is filed praying that:
b. Your Lordships be
pleased to order that pending hearing and final disposal of SCA 9513
of 2004 the opponent/respondent be directed to pay the
applicant/petitioner the amount of his FDR/SDR with undisputed
interest, the leave salary, the pension immediately.
The
fact that the petition is of the year 2004, instead of passing any
order of granting any relief in this Civil Application, which is
pending since 2007, it is deemed fit that main matter being Special
Civil Application No.9513 of 2004 be listed for final hearing on
reopening i.e. 25.11.2010.
Civil
Application stands disposed of accordingly.
Sd/-
[RAVI
R.TRIPATHI, J]
Bhavesh*
Top