Gujarat High Court
Kashyap vs State on 30 September, 2011
Gujarat High Court Case Information System Print SCA/15248/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 15248 of 2010 ========================================================= KASHYAP DHIMANTPRASAD BHATT - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MRMPSHAH for Petitioner(s) : 1,MS. KRUTI M SHAH for Petitioner(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1, NOTICE SERVED for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 30/09/2011 ORAL ORDER
Learned
advocate for the petitioner is to produce on record the relevant
Recruitment Rules governing the post of Police Inspector, since the
claim is made by the petitioner to grant him deem date with effect
from the date on which his junior has been promoted.
SO
to 13.10.2011.
[ANANT
S. DAVE, J.]
mandora/
Top