Gujarat High Court High Court

Ranjanben vs State on 25 March, 2011

Gujarat High Court
Ranjanben vs State on 25 March, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1621/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 1621 of 2011
 

In
 


SPECIAL CIVIL APPLICATION No.
9358 of 2010
 

 


 

To


 

CIVIL
APPLICATION - FOR DIRECTION No. 1627 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 9364 of 2010
 

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

 

RANJANBEN
JAYANTILAL VAIDYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PUSHPADATTA VYAS for
Petitioner(s) : 1, 
Mr.K.P. RAVAL, ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2,4 - 5. 
MR KASHYAP
R JOSHI for Respondent(s) : 3, 6, 
MR DEEPAK P SANCHELA for
Respondent(s) : 7 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 25/03/2011 

 

COMMON
ORAL ORDER

Learned
Assistant Government Pleader Mr.K.P. Raval wants some more time as
last chance to take instructions from the Director of Primary
Education with regard to payment of salary to the applicants
regularly from month to month till final disposal of the petition.
Adjourned to 1st April 2011.

(RAVI
R. TRIPATHI, J.)

karim

   

Top