Gujarat High Court
Devkaransinh vs State on 20 June, 2008
Bench: M.D. Shah
SCA/8372/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8372 of 2008 ========================================================= DEVKARANSINH @ TEMPO S/O. LALSINH RATHOD - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR AR SHAIKH for Petitioner(s) : 1, Mr Vinay Pandya, Asstt.GOVERNMENT PLEADER for Respondent(s) :3 ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 20/06/2008 ORAL ORDER
Heard
the learned advocate for the petitioner and the learned AGP for the
respondents.
RULE.
Learned AGP waives service of Notice for respondents No.3. Direct
Service is permitted for respondent No.1 & 2. Office is
directed to list the matter for final hearing in seriatum according
to the actual date of detention.
[M.D.
SHAH, J.]
msp