Gujarat High Court High Court

Kishorbhai vs State on 25 November, 2010

Gujarat High Court
Kishorbhai vs State on 25 November, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14748/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14748 of 2010
 

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

 

KISHORBHAI
SHAMJIBHAI CHIKANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PP MAJMUDAR for
Petitioner(s) : 1, 
MR ANAND L SHARMA, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 25/11/2010  
 
ORAL ORDER

The
proposed draft amendment submitted by the petitioner is returned to
Mr.P.P.Majmudar, learned counsel for the petitioner, in order to
enable him to file a composite draft amendment, putting on record the
subsequent communication received by the petitioner. The same may be
done by the next date of hearing. In the meanwhile, Mr.Anand L.
Sharma, learned Assistant Government Pleader may take instructions
regarding salary and seniority of the petitioner by the next date of
hearing. List on 3.12.2010.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top