Gujarat High Court High Court

Manjulaben vs State on 26 October, 2010

Gujarat High Court
Manjulaben vs State on 26 October, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12666/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12666 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 30973 of 2007
 

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


 

MANJULABEN
PUNJALAL DABHI - Petitioner
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

======================================
Appearance : 
MR
TR MISHRA for the Petitioner. 
MS MONALI BHATT, AGP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 26/10/2010 

 

 
ORAL
ORDER

At
the request of Ms.Monali Bhatt, learned Assistant Government Pleader
and so as to enable the respondent to file Affidavit-in-reply, if
any, pointing out that Government Resolution upon which reliance has
been placed by learned advocate appearing on behalf of the petitioner
is not applicable to the post, which is held by the petitioner, S.O.
to 29th November,2010.

[M.R.SHAH,J]

*dipti

   

Top