Gujarat High Court High Court

Chunaji vs State on 21 February, 2011

Gujarat High Court
Chunaji vs State on 21 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2062/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2062 of 2011
 

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

 

CHUNAJI
AMAJI THAKOR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS BRAHMBHATT for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 21/02/2011  
 
ORAL ORDER

Heard
Mr.B.S.Brahmbhatt, learned counsel for the petitioner. It is
submitted by him that the petitioner has not been regularized, though
the persons junior to him in the Seniority List have been
regularized.

Notice
returnable on 15.3.2011.

In
addition to the normal mode of service, Direct Service is also
permitted.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top