Gujarat High Court High Court

Samir vs State on 20 March, 2009

Gujarat High Court
Samir vs State on 20 March, 2009
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/250320/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2503 of 2009
 

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


 

SAMIR
ANWARBHAI KHALIFA - Petitioner(s)
 

Versus
 

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

=========================================================
 
Appearance : 
MR
MM TIRMIZI for Petitioner(s) : 1, 
MR KL PANDYA
AGP for Respondent(s) : 3, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 20/03/2009 

 

 
 
ORAL
ORDER

Heard
learned counsel for the petitioner.

Rule.

Learned
AGP waives service of notice of rule for respondent No.3.

Office
is directed to list the matter for final hearing in seriatim
according to the actual date of detention.

Direct
service is permitted to respondents Nos.1 & 2.

(ANANT S. DAVE, J.)

*pvv

   

Top