Gujarat High Court
Vikramsing vs State on 10 June, 2010
Gujarat High Court Case Information System
Print
SCA/6777/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6777 of 2010
=========================================================
VIKRAMSING
DHANSING SOLANKI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance :
MR
AR SHAIKH for
Petitioner(s) : 1,
MR KARTIK PANDYA, ASST. GOVERNMENT PLEADER for
Respondent(s) : 3,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/06/2010
ORAL
ORDER
Heard
Mr. A.R. Shaikh, learned Advocate for the petitioner.
RULE.
Mr. Kartik Pandya, learned Assistant Government Pleader waives
service of RULE on behalf of respondent No.3 Jail Authority.
Registry
is directed to list this matter for final hearing in seriatim in
accordance with the actual date of detention.
Direct
Service is permitted to respondents No.1 and 2.
(Anant
S. Dave, J.)
Caroline
Top