Gujarat High Court
Kashyap vs State on 30 September, 2011
Gujarat High Court Case Information System
Print
SCA/15248/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15248 of 2010
=========================================================
KASHYAP
DHIMANTPRASAD BHATT - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MRMPSHAH
for
Petitioner(s) : 1,MS. KRUTI M SHAH for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2
- 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 30/09/2011
ORAL
ORDER
Learned
advocate for the petitioner is to produce on record the relevant
Recruitment Rules governing the post of Police Inspector, since the
claim is made by the petitioner to grant him deem date with effect
from the date on which his junior has been promoted.
SO
to 13.10.2011.
[ANANT
S. DAVE, J.]
mandora/
Top