Gujarat High Court High Court

Parmar vs Chairman/Secretary on 24 November, 2010

Gujarat High Court
Parmar vs Chairman/Secretary on 24 November, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2371/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2371 of 2004
 

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

 

PARMAR
REVABHAI BADARBHAI - Petitioner(s)
 

Versus
 

CHAIRMAN/SECRETARY
& 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Petitioner(s) : 1, 
MR HV PUJARA for Respondent(s) : 1 - 2. 
NOTICE
SERVED for Respondent(s) : 3, 
RULE NOT RECD BACK for Respondent(s)
: 3, 
GOVERNMENT PLEADER for Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 16/11/2010  
 
ORAL ORDER

Shri
Revabhai Badarbhai Parmar, party-in-person is present in the Court,
today. However, the matter cannot be proceeded with in the absence of
Mr.H.V.Pujara, learned counsel for the respondents Nos.1 and 2. List
on 30.11.2010.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top