Gujarat High Court High Court

Anjumanbanu vs Administrative on 19 January, 2011

Gujarat High Court
Anjumanbanu vs Administrative on 19 January, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8317/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8317 of
2010 
=========================================================

 

ANJUMANBANU
YUSUFBHAI SHEIKH - Petitioner(s)
 

Versus
 

ADMINISTRATIVE
OFFICER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KB PUJARA for
Petitioner(s) : 1, 
MR MUKESH A PATEL for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 19/01/2011 

 

 
ORAL
ORDER

Mr.

K.B. Pujara, learned advocate for the petitioner prays that he may be
permitted to add the District Education Officer, Office of District
Education Officer, Bhavnagar as party respondent No.3 and the
Assistant Examiner Local Fund, Office of Local Fund, Haluriya Chowk,
Bhavnagar as party respondent No.4.

Permission
to do so, is granted. The necessary amendment be carried out,
forthwith.

Issue
Notice to the newly-added respondents Nos.3 and 4, returnable on
17.02.2011.

In
addition to the normal mode of Service, Direct Service is also
permitted.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top