Gujarat High Court
Dalpatsing vs State on 13 May, 2010
Gujarat High Court Case Information System
Print
SCA/4899/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4899 of
2010
=========================================================
DALPATSING
@ DAPSA S/O PAHADSING RAJPUT - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AR SHAIKH for
Petitioner(s) : 1,
MS VAIJANTI S PATHAK ASST. GOVERNMENT PLEADER
for Respondent(s) : 1, 3,
RULE SERVED BY DS for Respondent(s) : 1
- 2.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 13/05/2010
ORAL
ORDER
Ms.
Vaijanti S. Pathak, learned Assistant Government Pleader states, upon
instructions, from Mr. Ganpatbhai Manjibhai Bhumbhani, Head Constable
(Buckle No.5198), P.C.B. Ahmedabad, that the actual date of detention
is 07.04.2010, though the order of detention has been passed on
20.02.2010. She has further submitted that the Advisory Board has not
yet met to consider the case of the petitioner and, therefore, prays
for adjournment.
On
the above statement being made by the learned Assistant Government
Pleader, the Registry is directed to list the matter for final
hearing as per the actual date of detention.
(SMT.
ABHILASHA KUMARI, J.)
Umesh/
Top