Gujarat High Court
Mahendrasinh vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
SCA/18012/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 18012 of 2005
=====================================================
MAHENDRASINH
ALIAS MUKESH CHANDRANSINH RAJPUT - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=====================================================
Appearance
:
MS JAYSHREE C BHATT for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 05/09/2005
ORAL
ORDER
Heard
the learned advocate for the petitioner and learned Assistant
Government Pleader Mrs. Hansha B. Punani for the respondent no.3.
Rule,
returnable after four weeks. Learned Assistant Government Pleader
waives service of rule for the respondent no.3. The learned advocate
for the petitioner prays for direct service for respondent nos.1 and
2. Ordered accordingly.
The
respondents are directed to file appropriate affidavit in reply on
service of rule promptly. Office is directed to list the matter on
final hearing board, as per the date of detention of the detenue,
when the matter is ready.
(ANANT
S. DAVE, J.)
amit
Top