Gujarat High Court High Court

Ranjana vs Bhagwan on 2 February, 2010

Gujarat High Court
Ranjana vs Bhagwan on 2 February, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/908/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 908 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 909 of 2010
 

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

 

RANJANA
D NAGAR - Petitioner(s)
 

Versus
 

BHAGWAN
SWAROOP BHATNAGAR S/OYUGAL KISHORE BHATNAGAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MEGHA JANI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 02/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Rule.

The effect and operation of the order of the Central Administrative
Tribunal dated 19.11.2009 is stayed.

(BHAGWATI
PRASAD, J)

(BANKIM
N. MEHTA, J)

(pkn)

   

Top