Gujarat High Court High Court

M vs State on 18 November, 2010

Gujarat High Court
M vs State on 18 November, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6338/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6338 of
1995 
=========================================================

 

M
M LAHORI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
M.M.LAHORI
PARTY-IN-PERSON
for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

			Date
: 18/11/2010 

 

 
ORAL
ORDER

Mr.

M.M. Lahori, party-in-person states that he is not pressing prayer
No.1 made on page No.16 of the petition regarding cancellation of the
order of promotion given to No.2 and or No.3.

List
with Special Civil Application No.2056 of 2007, as the issues
involved in the petition are similar. Any connected Civil
Application/s may also be listed along with the petition. List on
01.12.2010.

Ms.

Moxa Thakkar, learned Assistant Government Pleader states that she
has filed reply in Special Civil Application No.6338 of 1995 which is
not found to be on the record of the file. Learned Assistant
Government Pleader may place a copy of the reply on file, on, or
before that date.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top