Gujarat High Court High Court

Rangusing vs The on 7 July, 2008

Gujarat High Court
Rangusing vs The on 7 July, 2008
Bench: Anant S. Dave
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/10805/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10805 of 2007
 

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


 

RANGUSING
SARJITSINGH TANWAR - Petitioner(s)
 

Versus
 

THE
DIRECTOR GENERAL OF POLICE & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PRAFUL J BHATT for Petitioner(s) : 1,MR RS
PANJWANI for Petitioner(s) : 1, 
MS ASMITA PATEL AGP for
Respondent(s) :
1-2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/07/2008 

 

 
ORAL
ORDER

Heard
learned counsel for the parties.

It
is submitted by the learned counsel for the petitioner that the
petitioner was compulsorily retired from service vide order dated
18.12.2000 passed by the Commandant, SRP Group, Vadodara. The
petitioner has filed appeal, which came to be rejected by order dated
30.6.2001.

Thus,
according to learned counsel for the petitioner, at least the
petitioner is entitled for provident fund and gratuity.

Learned
AGP disputes the above proposition and requests for time to file
affidavit.

S.O.

to 25.7.2008.

(ANANT S. DAVE, J.)

*pvv