Gujarat High Court High Court

Union vs Jagdip on 7 September, 2011

Gujarat High Court
Union vs Jagdip on 7 September, 2011
Author: Y.R.Meena, Honourable D.A.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/7070/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No.7070 of 1998
 

 


 

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

UNION
OF INDIA & 1 - Petitioner(s)
 

Versus
 

JAGDIP
RAMESHCHANDRA KIKANI & 4 - Respondent(s)
 

===================================================== 
Appearance
: 
MS PJ DAVAWALA for Petitioner(s) :
1 - 2.MR RJ OZA for Petitioner(s) : 1 - 2. 
RULE SERVED for
Respondent(s) : 1 -
5. 
=========================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

 


 

Date
: 12/04/2006 

 

 ORAL
ORDER

Learned
counsel for the petitioners is directed to show from the record that
the Rules which are considered by Their Lordships of the Supreme
Court and which are also in consideration before us on the issue for
the purpose of increment, whether period of training should be
included or not. She prays for time to show the said fact from the
record. List after three weeks.

Sd/-

[
Y.R. MEENA ]

ACTG.

CHIEF JUSTICE

Sd/-

[
D.A. MEHTA ]

JUDGE

***

Bhavesh*

   

Top