Gujarat High Court High Court

General vs State on 16 November, 2011

Gujarat High Court
General vs State on 16 November, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6190/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6190 of 2011
 

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


 

GENERAL
MANAGER, THROUGH DIVISIONAL RAILWAY MANAGER, WESTERN - Petitioner
 

Versus
 

STATE
OF GUJARAT, THROUGH PRINCIPAL SECRETARY, & 7 - Respondents
 

=================================================
 
Appearance : 
MR
RAVI KARNAVAT for Petitioner: 
GOVERNMENT PLEADER for Respondent:
1, 
None for Respondents : 2 -
8. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 16/11/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner invited this Court’s attention to page
no. 42, grounds (p) & (q) of the petition. In view of this
statement, the State is called upon to file their reply meeting with
the contentions. Hence notice pending admission returnable on
1/12/2011. Direct service permitted.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top