Gujarat High Court High Court

M vs Reserve on 7 April, 2010

Gujarat High Court
M vs Reserve on 7 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2422/1986	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2422 of 1986
 

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


 

M.
RADHAKRISHNAN- ADVOCATE - Petitioner(s)
 

Versus
 

RESERVE
BANK OF INDIA & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
NOTICE
UNSERVED for
Petitioner(s) : 1,PARTY-IN-PERSON for Petitioner(s) : 1, 
RULE
SERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 07/04/2010 

 

 
 
ORAL
ORDER

The
petitioner has prayed to restrain the respondent bank from holding
the written test pursuant to the advertisement.

The
petitioner could not be served since, he is not residing at the given
address. Hence, this petition stands disposed of accordingly.

(K.S.

Jhaveri,J.)

mary//

   

Top