Gujarat High Court High Court

Pujabhai vs Secretary on 16 September, 2010

Gujarat High Court
Pujabhai vs Secretary on 16 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7794/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7794 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 27205 of 2007
 

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


 

PUJABHAI
GAGAJIBHAI BORIYA - Petitioner(s)
 

Versus
 

SECRETARY
& 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PJ MEHTA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
MR
DG CHAUHAN for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 16/09/2010 

 

 
 
ORAL
ORDER

Learned
Advocate Mr.Mehta for the petitioner seeks leave to amend the
appointment year of the petitioner in para-3, which is stated to be
1981. It should read as 1989. Similarly, in para-10-(a), it is
mentioned that the petitioner has completed more than 18 years of
service. It should read as 11 years.

Permission is
granted.

Amendment to
be carried out during the course of the day.

Learned
Advocate for the petitioner is in receipt of reply. He wants some
time to take instructions and file rejoinder, if required.

S.O. to
29.09.2010.

(Ravi R.Tripathi, J.)

*Shitole

   

Top