Gujarat High Court
Ranjitsinh vs State on 20 January, 2010
Gujarat High Court Case Information System
Print
SCA/400/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 400 of 2010
=========================================================
RANJITSINH
KANALSING CHEEBDUTT(THAKUR) - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
MR PRAJAPATI for
Petitioner(s) : 1,
Mr K L Pandya, Asstt.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 20/01/2010
ORAL
ORDER
Heard
the learned advocate for the petitioner and the learned AGP for the
respondent/s.
RULE.
Learned AGP waives service of notice of Rule for respondent No.1.
Direct Service is permitted for respondents No. 2 & 3.
Office is directed to place this matter for final hearing according
to actual date of detention in seriatum.
[M.D.
SHAH, J.]
msp
Top