Gujarat High Court High Court

Bangoriya vs Joint on 25 March, 2011

Gujarat High Court
Bangoriya vs Joint on 25 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3737/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3737 of 2011
 

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

 

BANGORIYA
URVISHABEN VRAJLAL - Petitioner(s)
 

Versus
 

JOINT
SECRETARY - GUJARAT PUBLIC SERVICE COMMISSION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIPUL A SHAH for
Petitioner(s) : 1,MR K R MISHRA for Petitioner(s) : 1, 
MR DG
SHUKLA for Respondent(s) : 1, 
GOVERNMENT PLEADER for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 25/03/2011 

 

 
 
ORAL
ORDER

Leave
to amend the cause-title is granted, so as to amend the State through
the concerned Secretary.

Heard
Mr. Vipual A. Shah, learned advocate with Mr. K.R. Mishra, learned
advocate for the petitioner.

Notice,
returnable on 04.04.2011.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top