Gujarat High Court
Mandori vs Gujarat on 12 July, 2011
Gujarat High Court Case Information System
Print
SCA/2009/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2009 of 2011
With
SPECIAL
CIVIL APPLICATION No. 2161 of 2011
With
SPECIAL
CIVIL APPLICATION No. 2162 of 2011
With
SPECIAL
CIVIL APPLICATION No. 2168 of 2011
With
SPECIAL
CIVIL APPLICATION No. 3054 of 2011
=========================================================
MANDORI
IRAFANMAHMAD HUSENKHAN - Petitioner(s)
Versus
GUJARAT
PUBLIC SERVICE COMMISSION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KAMAL M SOJITRA for
Petitioner(s) : 1,
MR DG SHUKLA for Respondent(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 2,
NOTICE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 12/07/2011
ORAL
ORDER
Considering
fact that in group of matters, in respect to question of equivalency
of qualification, State Government has taken conscious decision to
challenge order passed by learned Single Judge in LPA. Therefore,
these all matters are adjourned to 17/8/2011.
(H.K.RATHOD,
J)
asma
Top