Gujarat High Court High Court

Pushpaben vs General on 18 July, 2011

Gujarat High Court
Pushpaben vs General on 18 July, 2011
Author: Jayant Patel, J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2849/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2849 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4539 of 2009
 

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


 

PUSHPABEN
PUNAMBHAI BHANGI & 1 - Appellant(s)
 

Versus
 

GENERAL
MANAGER(HR) & 1 - Respondent(s)
 

=========================================================
Appearance : 
SUNITA
S CHATURVEDI for
Appellant(s) : 1 - 2. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 20/01/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
learned counsel for the appellants states that Superannuation Benefit
Fund Scheme which was under process as stated in the affidavit in
reply is uptil now not released to the original petitioners. She
further states that the appellants are ready to deposit the cost, if
this Court is inclined to consider the matter.

Hence,
Notice returnable on 15.02.2011 on the condition that
the appellants deposit the amount of Rs.2,000/- towards probable cost
on or before 11.02.2011 with this Court. It is also directed that
the respondents shall report to this Court about the release of the
Superannuation Benefit Fund Scheme on the next date.

(JAYANT
PATEL, J.)

(J.C.

UPADHYAYA, J.)

*bjoy

   

Top