Gujarat High Court High Court

Maltiben vs Rajkot on 22 February, 2010

Gujarat High Court
Maltiben vs Rajkot on 22 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1656/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1656 of 2010
 

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


 

MALTIBEN
NILESHKUMAR GONDALIA - Petitioner(s)
 

Versus
 

RAJKOT
NAGRIK SAHAKARI BANK LTD - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SANDEEP R LIMBANI for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/02/2010 

 

 
ORAL
ORDER

Heard
learned counsel for the petitioner.

Looking
to the facts of the case, the appropriate remedy available to the
petitioner is to approach the Board of Nominee concerned. A Writ is
not the remedy. Hence, the petition stands disposed of on the ground
that an alternative efficacious remedy is available to the
petitioner.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top