Gujarat High Court High Court

Manjulaben vs Secretary-Govt.Of on 15 September, 2008

Gujarat High Court
Manjulaben vs Secretary-Govt.Of on 15 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/1058620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10586 of 2008
 

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

 

MANJULABEN
HASMUKHBHAI PATEL & 3 - Petitioner(s)
 

Versus
 

SECRETARY-GOVT.OF
GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BIPIN P JASANI for
Petitioner(s) : 1
- 4. 
MS KRINA CALLA, AGP, 
for Respondent(s) : 1, 
NOTICE
SERVED BY DS for
Respondent(s) : 1
- 2. 
MR
HS MUNSHAW for
Respondent(s) : 3
- 4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/09/2008 

 

 
 
ORAL
ORDER

Rule.

By way of interim relief it is directed that future appointment or
promotion,if any, will subject to the result of this petition.

Respondent
shall file reply within six months. Upon completion of pleadings it
will be open to either party to move for early hearing.

[K.S.

JHAVERI, J.]

ar

   

Top