Gujarat High Court High Court

Jayantibhai vs State on 30 August, 2011

Gujarat High Court
Jayantibhai vs State on 30 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3697/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3697 of 2010
 

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

 

JAYANTIBHAI
HARSURBHAI AHIR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 26/03/2010
 

ORAL
ORDER

Heard
Mr.S.P. Majmudar, learned
advocate for the petitioner.
Leave to amend. Necessary amendment be carried out forthwith.

Notice,
returnable on 06th April 2010. In the meantime, if the
petitioner
makes an application for stay of further proceedings of the
departmental inquiry to the concerned authority, the departmental
inquiry will not be proceeded further.

Direct
Service is permitted.

(K.S.

Jhaveri, J)

Aakar

   

Top