Gujarat High Court
Bangoriya vs Joint on 25 March, 2011
Gujarat High Court Case Information System
Print
SCA/3737/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3737 of 2011
=========================================================
BANGORIYA
URVISHABEN VRAJLAL - Petitioner(s)
Versus
JOINT
SECRETARY - GUJARAT PUBLIC SERVICE COMMISSION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VIPUL A SHAH for
Petitioner(s) : 1,MR K R MISHRA for Petitioner(s) : 1,
MR DG
SHUKLA for Respondent(s) : 1,
GOVERNMENT PLEADER for Respondent(s)
: 2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 25/03/2011
ORAL
ORDER
Leave
to amend the cause-title is granted, so as to amend the State through
the concerned Secretary.
Heard
Mr. Vipual A. Shah, learned advocate with Mr. K.R. Mishra, learned
advocate for the petitioner.
Notice,
returnable on 04.04.2011.
(Smt.
Abhilasha Kumari, J.)
Safir*
Top