Gujarat High Court High Court

Vanmalidas vs State on 24 June, 2011

Gujarat High Court
Vanmalidas vs State on 24 June, 2011
Author: Sonia Gokani,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12677/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12677 of 2001
 

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

 

VANMALIDAS
ODHAVJI LAKHANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAJ V ASHAR for
Petitioner(s) : 1, 
Ms.Maithili Mehta AGP  for Respondent(s) :
1, 
RULE SERVED for Respondent(s) : 2 - 3. 
MR ASIT B JOSHI for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 24/06/2011 

 

 
 
ORAL
ORDER

Learned
A.G.P. Ms. Maithili Mehta states that resolution of Government
permits pension to those who are in service in the year 1997.
However, she needs to place this documents on record for which she
seeks one week time.

The
matter stands adjourned to 1st July, 2011.

(Ms.Sonia
Gokani, J)

Bina

   

Top