Gujarat High Court High Court

Shah vs State on 31 January, 2011

Gujarat High Court
Shah vs State on 31 January, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14827/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14827 of 2010
 

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

 

SHAH
TEJASKUMAR VINODCHANDRA LECTURER, I.C - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH DIRECTOR OF TECHNICAL EDUCATION & 3 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
APURVA R KAPADIA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 31/01/2011  
 
ORAL ORDER

Heard
Mr.Apurva R. Kapadia, learned counsel for the petitioner.

Notice
returnable on 28.2.2011.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top