Gujarat High Court High Court

====================================== vs Mr Harshadray A Dave For on 21 October, 2011

Gujarat High Court
====================================== vs Mr Harshadray A Dave For on 21 October, 2011
Author: D.H.Waghela,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/170/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 170 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 171 of 2010
 

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

JAGDISHKUMAR
RAMESHBHAI CHAUDHARY 

 

Versus
 

GUJARAT
PUBLIC SERVICE COMMISSION AND ANOTHER
 

====================================== 
Appearance
: 
MR PINAKIN M RAVAL for
Petitioner. 
MR HARSHADRAY A DAVE for Respondent No.1. 
MS
MANISHA NARSINGHANI, AGP for Respondent
No.2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 15/01/2010 

 

COMMON
ORAL ORDER

The
result of the interview in question having been already declared on
4.1.2010, as stated and conceded at the bar, the petitions admittedly
do not survive. Accordingly, they are disposed as not surviving and
Notice is discharged with no order as to costs.

(D.H.Waghela,
J.)

*malek

   

Top