Gujarat High Court High Court

Babuji vs District on 30 June, 2009

Gujarat High Court
Babuji vs District on 30 June, 2009
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6360/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6360 of 2009
 

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


 

BABUJI
CHENAJI MALI - Petitioner(s)
 

Versus
 

DISTRICT
MAGISTRATE & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
SK GADHAVI for Petitioner(s) : 1, 
None for
Respondent(s) : 1, 3, 
MR MR MENGDEY, ASSISTANT GOVERNMENT PLEADER
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 30/06/2009 

 

 
 
ORAL
ORDER

Heard
Mr. S.K. Gadhavi, learned Advocate for the petitioner. Rule. Mr.
M.R. Mengdey, learned Assistant Government Pleader waives service of
rule on behalf of respondent no.3. Direct Service is permitted qua
respondent Nos.1 and 2. Registry to list the matter for final
hearing in seratim as per the actual date of detention.

(Harsha
Devani, J.)

Caroline

   

Top