Gujarat High Court High Court

Dharmendra vs Gujarat on 25 April, 2011

Gujarat High Court
Dharmendra vs Gujarat on 25 April, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4405/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 4405 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 15090 of 2010
 

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

 

DHARMENDRA
PRAVINCHANDRA SHUKLA - Petitioner(s)
 

Versus
 

GUJARAT
STATE FINANCE CORPORATION STAFF UNION & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Petitioner(s) : 1, 
MR JA ADESHRA for Respondent(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 2, 
MR RD DAVE for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 25/04/2011 

 

 
ORAL
ORDER

Mr.Dharmendra
Pravinchandra Shukla, applicant – party-in-person, submits that
he has not been able to produce the copy of the Regulations of 1961,
and prays for time in order to do the needful.

List
on 03.05.2011.

The
applicant – party-in-person has been informed of the next date
of hearing.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top