Gujarat High Court High Court

M vs Union on 21 June, 2011

Gujarat High Court
M vs Union on 21 June, 2011
Author: V. M. G.B.Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16917/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16917 of 2010
 

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


 

M
ANAND KUMAR - Petitioner(s)
 

Versus
 

UNION
OF INDIA THROUGH SECRETARY & 1 - Respondent(s)
 

======================================================= 
Appearance
: 
MR BHARAT R PANDYA for
Petitioner(s) : 1,MR VISHAL K SEVAK for Petitioner(s) : 1, 
MR
MRUGEN K PUROHIT for Respondent(s) : 1, 
MRS MAUNA M BHATT for
Respondent(s) :
2, 
=======================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 21/06/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Two
weeks’ time is allowed to amend the petition supported with necessary
affidavit.

Put
up on 05.07.2011.

[V
M SAHAI, J.]

[G
B SHAH, J.]

msp

   

Top