Gujarat High Court High Court

Dy vs Ashokkumar on 2 September, 2011

Gujarat High Court
Dy vs Ashokkumar on 2 September, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6523/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6523 of 2011
 

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

 

DY
EXECUTIVE ENGINEER & 2 - Petitioner(s)
 

Versus
 

ASHOKKUMAR
CHANDRASHANKAR MEHTA - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3. 
MR PREMAL S RACHH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 06/07/2011 

 

 
 
ORAL
ORDER

Not
before this Court (Coram: Ravi R. Tripathi, J.). As there is an
urgency to the learned advocate for the respondent, the Registry is
directed to notify the matter before another Court after obtaining
necessary orders from the Hon’ble the Chief Justice, at the earliest.

(RAVI
R. TRIPATHI, J.)

karim

   

Top