Gujarat High Court
Ahmed vs The on 29 August, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
SCA/801520/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8015 of 2008 ============================================== AHMED ALIMOHAMMAD CHANDIWALA - Petitioner(s) Versus THE DIRECTOR & 2 - Respondent(s) ============================================== Appearance : MR GM JOSHI for Petitioner(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1 - 2. RULE SERVED BY DS for Respondent(s) : 1 - 2. DS AFF.NOT FILED (N) for Respondent(s) : 3, DS AFF.NOT FILED (R) for Respondent(s) : 3, ============================================== CORAM : HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH and HONOURABLE MR.JUSTICE D.H.WAGHELA Date : 29/08/2008 ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Without
prejudice to the rights and contentions of the parties, the
respondent shall declare the result of the examination in which the
petitioner was permitted to appear pursuant to the order dated
30.05.2008 of learned vacation Judge.
The
petition shall now be listed for hearing on 29.09.2008.
Sd/-
(
M.S.Shah, Actg.C.J.)
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)