Gujarat High Court
Rakeshkumar vs State on 6 October, 2008
Gujarat High Court Case Information System
Print
SCA/1221220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12212 of 2008
=========================================================
RAKESHKUMAR
AMBALAL PRAJAPATI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Petitioner(s) : 1,
MR DR CHAUHAN ASST. GOVERNMENT PLEADER for
Respondent(s) : 3,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 06/10/2008
ORAL
ORDER
RULE.
Mr. Chauhan, learned AGP waives the service of rule on behalf of
respondent No.3. Office is directed to list the matter, according
to Actual Date of Detention. D.S.
qua respondent Nos.1 and 2 is permitted.
(M.D.
Shah,J.)
Umesh/
Top