Gujarat High Court High Court

Kaushik vs State on 14 December, 2010

Gujarat High Court
Kaushik vs State on 14 December, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8848/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8848 of 2010
 

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

KAUSHIK
A DESAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
UM SHASTRI for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
MR HS MUNSHAW for Respondent(s) : 2 -
4. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 14/12/2010 

 

 
 
ORAL
ORDER

Mr.H.S.Munshaw,
learned advocate for respondents Nos.2 to 4 states, upon
instructions, that the papers regarding pensionary benefits of the
petitioner have been forwarded by the said respondents to the
Assistant Examiner of Local Fund Audit.

Upon
the above statement being made by the learned advocate for
respondents Nos.2 to 4, Mr.U.M.Shastri, learned advocate for the
petitioner prays for an adjournment. List on 28-12-2010.

(Smt.Abhilasha Kumari,J)

arg

   

Top