Gujarat High Court Case Information System
Print
SCA/16785/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16785 of 2007
=========================================================
RAMESHCHANDRA
VASANTLAL BHOJANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
MR.VINAY PANDYA AGP for Respondent(s) : 3,
MR M.IQBAL A
SHAIKH for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 04/10/2007
ORAL
ORDER
Learned
A.G.P. Mr.Vinay Pandya sought an adjournment on the ground that he
has neither received the papers of the matter nor is he made aware
about listing of the matter. Therefore, it appears that he is made
to appear and represent the State Government only for the purpose of
seeking an adjournment on the ground that the State Government or the
office of the learned Government Pleader has not supplied the papers
and necessary instructions for an effective hearing of the matter
involving preventive detention of the petitioner. Taking serious
notice of the situation, hearing is adjourned to 10.10.2007.
(D.H.WAGHELA,
J.)
Hitesh
Top