Gujarat High Court High Court

Shalini vs Gujarat on 30 August, 2011

Gujarat High Court
Shalini vs Gujarat on 30 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2988/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 2988 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5502 of 2008
 

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

 

SHALINI
ASHUTOSH RANKAWAT - Petitioner(s)
 

Versus
 

GUJARAT
PUBLIC SERVICE COMMISSION & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH UPADHYAY for
Petitioner(s) : 1, 
MR DG SHUKLA for Respondent(s) : 1, 
MS KRINA
CALLA, ASST GOVERNMENT PLEADER for Respondent(s) : 2 - 3. 
None for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 26/03/2010 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, Civil Application
is allowed in terms of para 7(A). Main matter to come up on
05.04.2010.

(K.S.

JHAVERI, J.)

Divya//

   

Top