IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 12733 of 2000
--------------------------------------------------------------
MALABEN W/O PRAVINBHAI BUDHIYABHAI DHIMMAR
Versus
COMMISSIONER OF POLICE
--------------------------------------------------------------
Appearance:
MR NM KAPADIA for Petitioner
MR SAMIR DAVE for Respondent No. 1, 2, 3
--------------------------------------------------------------
CORAM : MR.JUSTICE S.K.KESHOTE
Date of Order: 01/03/2001
ORAL ORDER
Reply to the special civil application has not been filed
by respondents. The learned counsel appearing for
respondents prays for three weeks’ time to file reply to
the special civil application. This request is strongly
opposed by learned counsel for the petitioner but looking
to the nature of the case, I consider it to be
appropriate and in the interest of justice to grant last
opportunity to the respondents. Prayer made for grant of
time to file reply deserves acceptance. The office is
directed to list this matter on final hearing board after
three weeks from today in seriatim as per chronological
order of actual date of execution of detention order on
detenu, in each case, keeping in mind the Register which
has been ordered to be kept and maintained. However, in
case its turns falls for listing in the court before
three weeks, the matter may not be listed for three weeks
from today.
(S.K.Keshote, J.)
(sunil)