Gujarat High Court
Kishorbhai vs State on 25 November, 2010
Gujarat High Court Case Information System
Print
SCA/14748/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14748 of 2010
=========================================================
KISHORBHAI
SHAMJIBHAI CHIKANI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
PP MAJMUDAR for
Petitioner(s) : 1,
MR ANAND L SHARMA, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 25/11/2010
ORAL ORDER
The
proposed draft amendment submitted by the petitioner is returned to
Mr.P.P.Majmudar, learned counsel for the petitioner, in order to
enable him to file a composite draft amendment, putting on record the
subsequent communication received by the petitioner. The same may be
done by the next date of hearing. In the meanwhile, Mr.Anand L.
Sharma, learned Assistant Government Pleader may take instructions
regarding salary and seniority of the petitioner by the next date of
hearing. List on 3.12.2010.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top