Gujarat High Court High Court

Chandrasinh vs State on 1 April, 2011

Gujarat High Court
Chandrasinh vs State on 1 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4014/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4014 of 2008
 

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

 

CHANDRASINH
VAGHELA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
SUNITA
S CHATURVEDI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 03/03/2008 

 

 
 
ORAL
ORDER

Leave
to join Directorate of Pension and Provident Fund, State of Gujarat
as party respondent No.3.

Amendment
to be carried out forth with.

Notice
returnable on 19th March, 2008.

[ANANT
S. DAVE, J.]

//smita//

   

Top