Gujarat High Court High Court

D vs State on 22 March, 2010

Gujarat High Court
D vs State on 22 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/75/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 75 of 2010
 

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


 

D
V PRADHAN - Petitioner(s)
 

Versus
 

STATE
OF GUJART & 2 - Respondent(s)
 

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


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/03/2010 

 

ORAL
ORDER

IN SPEAKING TO MINUTES

Heard
learned counsel for the petitioner and perused the Speaking to
Minutes note.

It
is clarified that in the earlier order dated 03.03.2010 passed by
this Court, in Para no. 2, the words non-continuing of payment
in May, 2008 are substituted by the words against
non-promotion in May, 2008 and that the said Para may be read
accordingly.

With
the above clarification, the Speaking to Minutes note stands disposed
of.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top