Gujarat High Court High Court

Mandori vs Gujarat on 7 July, 2011

Gujarat High Court
Mandori vs Gujarat on 7 July, 2011
Author: H.K.Rathod,
  
 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
: 28/06/2011 

 

 
 
ORAL
ORDER

Learned
advocates appearing for respective parties submitted that in these
petitions, an identical issues are involved. Therefore, all
petitions may be adjourned on same day. Considering requests, all
these petitions are adjourned to 12/7/2011.

(H.K.RATHOD,
J)

asma

   

Top