Gujarat High Court
Chandrasinh vs State on 1 April, 2011
Gujarat High Court Case Information System
Print
SCA/4014/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4014 of 2008
=========================================================
CHANDRASINH
VAGHELA - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
SUNITA
S CHATURVEDI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 03/03/2008
ORAL
ORDER
Leave
to join Directorate of Pension and Provident Fund, State of Gujarat
as party respondent No.3.
Amendment
to be carried out forth with.
Notice
returnable on 19th March, 2008.
[ANANT
S. DAVE, J.]
//smita//
Top