Gujarat High Court High Court

Shah vs Gujarat on 12 May, 2011

Gujarat High Court
Shah vs Gujarat on 12 May, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6486/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6486 of
2011 
=========================================================

 

SHAH
YOGITABEN PRAVINKUMAR - Petitioner(s)
 

Versus
 

GUJARAT
PUBLIC SERVICE COMMISSION (GPSC) THROUGH CHAIRMAN & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MS
VARSHA BRAHMBHATT for
Petitioner(s) : 1, 
MR DG SHUKLA for Respondent(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 12/05/2011 

 

 
ORAL
ORDER

Heard
Ms. Varsha Brahmbhatt, learned advocate for the petitioner and Mr.
D.G. Shukla, learned advocate for respondent No.1-Gujarat Public
Service Commission(caveator).

Notice,
returnable on 22.06.2011.

Mr.

D.G. Shukla, learned advocate waives service of Notice for respondent
No.1.

It
is clarified that any action taken by the respondents shall be
subject to the final decision of the petition.

In
addition to the normal mode of service, Direct Service for respondent
No.2, is also permitted.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top