Gujarat High Court High Court

Patel vs Gujarat on 12 May, 2011

Gujarat High Court
Patel vs Gujarat on 12 May, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6107/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6107 of 2011
 

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

 

PATEL
ARUNABEN ISHWARLAL - Petitioner(s)
 

Versus
 

GUJARAT
PUBLIC SERVICE COMMISSION (GPSC) THROUGH CHAIRMAN & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
APURVA A DAVE for
Petitioner(s) : 1, 
MR DG SHUKLA for Respondent(s) : 1, 
MR
MAULIK G NANAVATI, ASST. GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 12/05/2011  
ORAL ORDER

On
the joint request of the learned advocates for the respective
parties, list on 22.6.2011.

In
case the learned counsel for the petitioner decides to incorporate
new grounds in the petition, the amendment, if so moved, may be
circulated to the learned advocates for the respective parties well
in advance, so that they have an opportunity to file their
affidavits-in-reply to the same before the next date of hearing.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top