Gujarat High Court
Manjulaben vs State on 26 October, 2010
Gujarat High Court Case Information System
Print
CA/12666/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12666 of 2010
In
SPECIAL
CIVIL APPLICATION No. 30973 of 2007
======================================
MANJULABEN
PUNJALAL DABHI - Petitioner
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance :
MR
TR MISHRA for the Petitioner.
MS MONALI BHATT, AGP for
Respondent(s) : 1,
None for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/10/2010
ORAL
ORDER
At
the request of Ms.Monali Bhatt, learned Assistant Government Pleader
and so as to enable the respondent to file Affidavit-in-reply, if
any, pointing out that Government Resolution upon which reliance has
been placed by learned advocate appearing on behalf of the petitioner
is not applicable to the post, which is held by the petitioner, S.O.
to 29th November,2010.
[M.R.SHAH,J]
*dipti
Top