Gujarat High Court High Court

Govindbhai vs State on 27 December, 2010

Gujarat High Court
Govindbhai vs State on 27 December, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15283/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15283 of
2010 
=========================================================

 

GOVINDBHAI
V DESAI - SEAT NO. 21583 & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 27/12/2010 

 

 
 
ORAL
ORDER

Ms.

Moxa Thakkar, learned Assistant Government Pleader states, upon
instructions that the Gujarat Police Sub-Inspector (Unarmed)
Class-III Competitive Examination Rules, 2009 are not in
retrospective in nature.

Notice,
returnable on 20.01.2011.

Ms.

Moxa Thakkar, learned Assistant Government Pleader waives service of
Notice for respondent No.1

Affidavit-in-reply
be filed on, or before, that date.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top