Gujarat High Court
Rameshbhai vs State on 25 June, 2008
Bench: M.D. Shah
SCA/8507/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8507 of 2008 ========================================================= RAMESHBHAI GANGARAMBHAI PATEL - Petitioner(s) Versus STATE OF GUJARAT & 3 - Respondent(s) ========================================================= Appearance : MR HR PRAJAPATI for Petitioner(s) : 1, MR UMANG OZA, AGP for Respondent(s) : 3, None for Respondent(s) : 1 - 2 ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 25/06/2008 ORAL ORDER
Heard
learned advocate s for the parties.
RULE.
Mr.Umang Oza, learned AGP waives service of rule on behalf of
respondent No.3. Direct service for rest of the respondents. Office
is directed to list the matter in seriatum in accordance with the
actual date of detention.
(M.D.Shah,
J.)
Sreeram.