Gujarat High Court High Court

Pravinchandra vs Senior on 25 March, 2010

Gujarat High Court
Pravinchandra vs Senior on 25 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/482/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 482 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 668 of 2005
 

In
SPECIAL CIVIL APPLICATION No. 648 of 2005
 

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


 

PRAVINCHANDRA
HIRALAL BHAGAT THROGH P.O.A. - Applicant(s)
 

Versus
 

SENIOR
MANAGER GOVT.CENTRAL PRESS & 2 - Opponent(s)
 

=========================================
 
Appearance : 
MR
RD RAVAL for
Applicant(s) : 1, 
MR Devang Vyas, AGP  for Opponent(s) : 1 -
3. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned
AGP Mr.Devang Vyas accepts notice on behalf of the respondents.
Notice is waived. Respondents are allowed two weeks time to obtain
instructions whether in view of the compulsory retirement, the
respondents intend to pay the admitted retirement benefits to the
appellant. Let a copy of this order be handed over to the learned
advocate for the respondents.

Post
the matter on 13th April 2010.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top