Gujarat High Court
Pujabhai vs Secretary on 16 September, 2010
Gujarat High Court Case Information System
Print
SCA/7794/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7794 of 2010
With
SPECIAL
CIVIL APPLICATION No. 27205 of 2007
=========================================
PUJABHAI
GAGAJIBHAI BORIYA - Petitioner(s)
Versus
SECRETARY
& 1 - Respondent(s)
=========================================
Appearance :
MR
PJ MEHTA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
MR
DG CHAUHAN for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 16/09/2010
ORAL
ORDER
Learned
Advocate Mr.Mehta for the petitioner seeks leave to amend the
appointment year of the petitioner in para-3, which is stated to be
1981. It should read as 1989. Similarly, in para-10-(a), it is
mentioned that the petitioner has completed more than 18 years of
service. It should read as 11 years.
Permission is
granted.
Amendment to
be carried out during the course of the day.
Learned
Advocate for the petitioner is in receipt of reply. He wants some
time to take instructions and file rejoinder, if required.
S.O. to
29.09.2010.
(Ravi R.Tripathi, J.)
*Shitole
Top