Gujarat High Court High Court

Dharmeshbhai vs State on 29 September, 2011

Gujarat High Court
Dharmeshbhai vs State on 29 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14583/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14583 of 2011
 

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

 

DHARMESHBHAI
SHAILESHBHAI PATNI THRO MOTHER PREMILABEN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ARVIND K THAKUR for
Petitioner(s) : 1, 
MR KP RAVAL, Assistant Government Pleader for
Respondent(s) : 3, 
None for Respondent(s) : 1- 2
. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 29/09/2011  
 
ORAL ORDER

Heard
the learned Advocate for the petitioner and the learned AGP for the
respondent.

RULE.

Learned AGP waives service of notice of rule on behalf of respondent
No.3. Direct service is permitted for respondent Nos.1 and 2.

Office
is directed to list the matter for final hearing in seriatim
according to the actual date of detention.

(Z. K. SAIYED,
J.)

kks

   

Top