Gujarat High Court High Court

Ramilaben vs State on 12 April, 2010

Gujarat High Court
Ramilaben vs State on 12 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11334/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11334 of 2009
 

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

 

RAMILABEN
MOHANBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIJAY H NANGESH for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
MR DG SHUKLA for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/04/2010 

 

 
 
ORAL
ORDER

Prima
facie it appears that there is no document on record to show that any
of the candidates appointed is not Physically Handicapped. Also in
view of para 2.2 of the affidavit-in-reply, it is borne out that
there is a delay in filing the present petition. However, as a last
chance, at the request of Mr. Vijay Nangesh, learned advocate for the
petitioner, matter is adjourned to 26.04.2010.

(K.S.

JHAVERI, J.)

Divya//

   

Top