Gujarat High Court High Court

Mahmadtaaheer vs State on 8 June, 2010

Gujarat High Court
Mahmadtaaheer vs State on 8 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6684/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6684 of 2010
 

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


 

MAHMADTAAHEER
BASHIRBHAI SHAIKH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MR MR PRAJAPATI for
Petitioner(s) : 1, 
MR KARTIK PANDYA ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=============================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 08/06/2010 

 

ORAL
ORDER

Heard
Mr. H.R. Prajapati, learned advocate for the petitioner.

Rule.

Mr. Kartik Pandya, learned Assistant Government Pleader waives
service of rule on behalf of respondent-State.

Registry
is directed to list this matter for final hearing in seriatum in
accordance with the actual date of detention.

Direct
service is permitted to respondents No. 2 and 3.

[ANANT
S. DAVE, J.]

//smita//

   

Top