Gujarat High Court High Court

Manjulaben vs Secretary on 12 September, 2011

Gujarat High Court
Manjulaben vs Secretary on 12 September, 2011
Author: R.M.Doshit, Honourable D.Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11678/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11678 of 2008
 

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

 

MANJULABEN
NARENDRABHAI PARMAR - Petitioner(s)
 

Versus
 

SECRETARY
& 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AD DESAI for
Petitioner(s) : 1,LOPA M BHATT for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 19/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Rule.

Notice as to interim relief returnable on 16th October,
2008. Pending this petition, there shall be ad-interim stay in terms
of paragraph 15(D). The registry will send the writ forthwith.

(
Ms.R.M.Doshit, J )

(
Sharad D Dave, J )

srilatha

   

Top