Gujarat High Court
Bhargavi vs Gujarat on 14 November, 2011
Gujarat High Court Case Information System
Print
SCA/9965/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9965 of 2008
=========================================================
BHARGAVI
NATWARLAL PANDYA - Petitioner(s)
Versus
GUJARAT
AYURVED UNIVERSITY - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1,
MR RC KAKKAD for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/12/2008
ORAL
ORDER
1. Rule.
Appointment, if any is made on the impugned post, the same will be
subject to the result of this petition. In the meantime the service
condition of the petitioner will not be changed.
2. After
the pleadings are over, it will open for the either side to move
for early date of hearing.
(K.S.Jhaveri,J.)
*Himanshu
Top