Gujarat High Court
Shalini vs Gujarat on 30 August, 2011
Gujarat High Court Case Information System
Print
CA/2988/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 2988 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5502 of 2008
=========================================================
SHALINI
ASHUTOSH RANKAWAT - Petitioner(s)
Versus
GUJARAT
PUBLIC SERVICE COMMISSION & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PARESH UPADHYAY for
Petitioner(s) : 1,
MR DG SHUKLA for Respondent(s) : 1,
MS KRINA
CALLA, ASST GOVERNMENT PLEADER for Respondent(s) : 2 - 3.
None for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/03/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, Civil Application
is allowed in terms of para 7(A). Main matter to come up on
05.04.2010.
(K.S.
JHAVERI, J.)
Divya//
Top