Gujarat High Court High Court

Umang vs State on 27 July, 2010

Gujarat High Court
Umang vs State on 27 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8569/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8569 of 2010
 

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

 

UMANG
S/O MANISHBHAI MER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MS KD
PARMAR for
Petitioner(s) : 1, 
MS MAITHILI MEHTA, LD. ASST. GOVERNMENT PLEADER
for Respondent(s): 1, 
None for Respondent(s) : 2 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 27/07/2010
 

ORAL
ORDER

Heard
Ms.K.D. Parmar, learned counsel for the petitioner.

Rule.

Ms.Maithili Mehta, learned Assistant Government Pleader, waives
service of Rule on behalf of respondent no.1. Direct Service is
permitted qua respondent nos.2 and 3.

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

(Z.

K. Saiyed, J)

Anup

   

Top