Gujarat High Court High Court

Mayankkumar vs State on 26 September, 2008

Gujarat High Court
Mayankkumar vs State on 26 September, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1205320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12053 of 2008
 

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


 

MAYANKKUMAR
RAMANLAL DAVE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SAURABH M PATEL for Petitioner(s) : 1, 
MR HL JANI, AGP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

 
 


 

Date
: 26/09/2008  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Rule.

Interim relief in terms of para 9D is granted with a clarification
that the petitioner shall not be entitled to claim any promotion as a
reserved category candidate till the matter is decided.

Direct
Service is permitted.

(K.S.

RADHAKRISHNAN, C.J.)

(M.S.

SHAH, J.)

zakir/-

   

Top