IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 112 of 2005
--------------------------------------------------------------
KAUSHALBHAI RAMESHBHAI DESAI
Versus
DISTRICT MAGISTRATE,SURAT
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 112 of 2005
MR HR PRAJAPATI for Petitioner No. 1
MRS HB PUNANI, AGP for Respondent
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE J.R.VORA
Date of Order: 01/02/2005
ORAL ORDER
1.Heard learned advocate Mr.H.R.Prajapati for the
petitioner and learned AGP Mrs.H.B.Punani, for the
respondent No.3.
2.Learned advocate for the petitioner submits on
record the draft amendment in view of the change
circumstances that now against the petitioner, a
detention order came to be passed and executed.
3.The draft amendment as placed on record is
allowed and accordingly, the learned advocate for the
petitioner shall carry out the amendment immediately and
shall supply the copy of the amended petition to learned
AGP.
4.On supplying amended copy to learned AGP, RULE.
Learned AGP Mrs.H.B.Punani, waives service of rule for
respondent No.3. Direct service is permitted for rest of
the respondents. The respondent No.4 is permitted to be
served through Regd.P.A.D. at the expenses of the
petitioner. On supplying the copy of the amended petition
to the otherside and service of notice of rule, the
respondents shall file proper affidavits immediately. The
office is directed to place this matter on final hearing
board, as per the date of detention.
[J. R. VORA,J.]
(vijay)