Gujarat High Court
Vanmalidas vs State on 24 June, 2011
Gujarat High Court Case Information System
Print
SCA/12677/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12677 of 2001
=========================================================
VANMALIDAS
ODHAVJI LAKHANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NIRAJ V ASHAR for
Petitioner(s) : 1,
Ms.Maithili Mehta AGP for Respondent(s) :
1,
RULE SERVED for Respondent(s) : 2 - 3.
MR ASIT B JOSHI for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 24/06/2011
ORAL
ORDER
Learned
A.G.P. Ms. Maithili Mehta states that resolution of Government
permits pension to those who are in service in the year 1997.
However, she needs to place this documents on record for which she
seeks one week time.
The
matter stands adjourned to 1st July, 2011.
(Ms.Sonia
Gokani, J)
Bina
Top