Gujarat High Court
Manjulaben vs Secretary-Govt.Of on 15 September, 2008
Gujarat High Court Case Information System
Print
SCA/1058620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10586 of 2008
=========================================================
MANJULABEN
HASMUKHBHAI PATEL & 3 - Petitioner(s)
Versus
SECRETARY-GOVT.OF
GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BIPIN P JASANI for
Petitioner(s) : 1
- 4.
MS KRINA CALLA, AGP,
for Respondent(s) : 1,
NOTICE
SERVED BY DS for
Respondent(s) : 1
- 2.
MR
HS MUNSHAW for
Respondent(s) : 3
- 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/09/2008
ORAL
ORDER
Rule.
By way of interim relief it is directed that future appointment or
promotion,if any, will subject to the result of this petition.
Respondent
shall file reply within six months. Upon completion of pleadings it
will be open to either party to move for early hearing.
[K.S.
JHAVERI, J.]
ar
Top