Gujarat High Court
D vs State on 22 March, 2010
Gujarat High Court Case Information System
Print
SCA/75/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 75 of 2010
=========================================================
D
V PRADHAN - Petitioner(s)
Versus
STATE
OF GUJART & 2 - Respondent(s)
=========================================================
Appearance :
MR
SP HASURKAR for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/03/2010
ORAL
ORDER
IN SPEAKING TO MINUTES
Heard
learned counsel for the petitioner and perused the Speaking to
Minutes note.
It
is clarified that in the earlier order dated 03.03.2010 passed by
this Court, in Para no. 2, the words non-continuing of payment
in May, 2008 are substituted by the words against
non-promotion in May, 2008 and that the said Para may be read
accordingly.
With
the above clarification, the Speaking to Minutes note stands disposed
of.
[K.S.JHAVERI,
J.]
Pravin/*
Top